Court No. - 6 Case :- WRIT - C No. - 34515 of 2010 Petitioner :- Lal Mani Respondent :- State Of U.P. & Ors. Petitioner Counsel :- R.P. Tripathi Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Prakash Krishna,J.
Notice on behalf of respondents No. 1 to 5 has been accepted by learned
Standing Counsel and learned counsel for Gaon Sabha.
Issue notice to respondent No. 6.
One of the contentions of the petitioner is that in the earlier proceedings
between the parties, it was found that the lease was validly executed in favour
of the petitioner. After a considerable distance of time, fresh proceeding was
initiated by the respondent No. 6, which was also culminated in favour of the
petitioner. But the said order has been recalled at the instance of Gaon Sabha.
Further contention is that in the earlier litigation, Gaon Sabha lost its right.
The matter requires consideration.
Till further order, the effect and operation of the impugned orders dated 12th
May, 2010 and 17th April, 2008 shall remain stayed.
Order Date :- 8.7.2010
MK/
(Prakash Krishna, J)