Allahabad High Court
Syed Mohd. Arshad Rizvi vs State Of U.P. & Others on 1 July, 2010
Court No. - 34 Case :- WRIT - C No. - 6556 of 2002 Petitioner :- Syed Mohd. Arshad Rizvi Respondent :- State Of U.P. & Others Petitioner Counsel :- Ashok Nath Tripathi,Zafar Abbas Respondent Counsel :- C.S.C.,A.K. Misra,Amit Kumar Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Heard learned counsel for the parties.
Upon hearing the learned counsel for the parties the writ petition is disposed
of with the direction that if the amount remains balance to be paid by the
petitioner, the same shall be paid by the petitoner within a month. The
Allahabad Development Authority is directed to hand over the possession to
the petitoner after receipt of the entire remaining balance as per Rules.
The writ petition is disposed of finally with the aforesaid observations.
Order Date :- 1.7.2010
Sh