Court No. - 5 Case :- WRIT - B No. - 47981 of 2010 Petitioner :- Raghuwar Dayal & Others Respondent :- Dy. Director Of Consolidation, Budaun & Others Petitioner Counsel :- R.S. Mishra Respondent Counsel :- C.S.C. Hon'ble Vikram Nath,J.
Admit.
Issue notice.
Sri M.P. Singh Gaur, Advocate has put in appearance on behalf of the
respondent no.2. He prays for and is allowed a month’s time to file counter
affidavit.
The arguments advanced on behalf of the petitioner is that the Deputy
Director of Consolidation has allowed the chak allotment revision filed by the
respondent no.2., without considering the case of the petitioner. Learned
counsel for the respondent no.2 at this stage has not been able to justify the
order.
Till further orders of this Court, the effect and operation of the impugned
order dated 25.3.2010, passed by the respondent no.1, shall remain stayed.
When the case is listed next the name of Sri M.P. Singh Gaur, Advocate shall
be shown from the side of the respondents.
Vakalatnma of Sri M.P. Singh Gaur, Advocate filed today is taken on record.
Order Date :- 12.8.2010
RPS