Allahabad High Court High Court

Jameel Ahmad And Others vs Dy. Director Of Consolidation … on 3 August, 2010

Allahabad High Court
Jameel Ahmad And Others vs Dy. Director Of Consolidation … on 3 August, 2010
Court No. - 19

Case :- WRIT - B No. - 45132 of 2010

Petitioner :- Jameel Ahmad And Others
Respondent :- Dy. Director Of Consolidation Moradabad And Others
Petitioner Counsel :- A.K. Malviya
Respondent Counsel :- C.S.C.,Sunil Kumar Singh

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the petitioners and learned Standing
Counsel appearing on behalf of the respondents.

In the instant writ petition the grievance of the petitioner is that the
Consolidation Officer has passed an ex-parte order in respect of
which a restoration application was filed. Simultaneously an
appeal was preferred before the Settlement Officer of
Consolidation, the appeal was dismissed. The Opposite Party filed
a second restoration application during the pendency of first one
and that has been allowed without taking into consideration that
the appeal against the order stands dismissed.

In view of this issue notice to respondent Nos. 3 to 11 returnable at
an early date.

Learned counsel for the respondents is granted three weeks’ time to
file counter affidavit. Rejoinder affidavit, if any, may be filed
within three weeks thereafter.

List for admission after expiry of the aforesaid period.

Till the next date of listing, the effect and operation of the order
dated 1.12.2008 passed by the Consolidation Officer, Sambal,
District Moradabad and the order dated 12.7.2010 passed by the
Dy. Director of Consolidation, Moradabad shall remain stayed.

Order Date :- 3.8.2010
Shiraz