Allahabad High Court High Court

Smt. Chitra Lekha vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Smt. Chitra Lekha vs State Of U.P. And Others on 17 June, 2010
Court No. - 7

Case :- WRIT - C No. - 35323 of 2010

Petitioner :- Smt. Chitra Lekha
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.S. Pandey,Rajshree Malviya
Respondent Counsel :- C.S.C.,C.S. Singh

Hon'ble Mrs. Poonam Srivastava,J.

Hon’ble Naheed Ara Moonis,J.

Standing counsel has accepted notice on behalf of the respondents.

The grievance of the petitioner is that she is going to be dispossessed from her
residential and commercial accommodation and the same is going to be
demolished on the land situated on plot no.33 at village Bhikampur, Pargana
and district Auraiya. List this writ petition before the appropriate court on
12.7.2010. Till that date status quo as on today shall prevail.

Order Date :- 17.6.2010
Shahnawaz