Court No. - 35 Case :- WRIT - C No. - 40448 of 2010 Petitioner :- Smt. Dangari And Another Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Preet Pal Singh Rathore Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Learned Standing Counsel has accepted notices for the
respondents. He prays for and is granted a month’s time to file
counter affidavit. The petitioner shall have two weeks thereafter to
file rejoinder affidavit.
List immediately thereafter.
It is stated in paragraphs 6, 14 and 17 of the writ petition that the
petitioners are still in possession of the land in question.
Considering the facts and circumstances of this case and effect of
Urban Land (Ceiling and Regulation Repeal ) Act, 1999, it is
directed that the status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.
Order Date :- 14.7.2010
p.s.