Allahabad High Court High Court

Raj Kumar Bhati And Others vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Raj Kumar Bhati And Others vs State Of U.P. And Others on 22 July, 2010
Court No. - 35

Case :- WRIT - C No. - 42279 of 2010

Petitioner :- Raj Kumar Bhati And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- C.S.C.,Ramendra Pratap Singh

Hon'ble Vineet Saran,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Connect with Writ Petition No. 10428 of 2010.

It is contended by Sri Uma Nath Pandey, learned counsel for the
petitioner while assailing the impugned notifications dated
26.5.2009 and 19.1.2010 issued under Section 4 and 6 of Land
Acquisition Act that the respondents have taken nine months to
issue notification under Section 6 of the Act therefore there was no
occasion to invoke urgency clause and dispensing the notice. He
has further contended that the satisfaction has been recorded
without any application of mind.

Matter requires consideration.

Issue notice.

Notices on behalf of respondents no. 1 and 2 have been accepted
by the office of learned chief standing counsel. Sri Ramendra
Pratap Singh has put in appearance on behalf of respondent no. 3.
Learned counsel for the respondents pray for and are granted three
weeks time to file counter affidavit. Rejoinder affidavit, if any,
may be filed two weeks thereafter.

List thereafter.

Learned standing counsel is also directed to produce the record on
the date fixed.

As an interim measure without prejudice to the right and
contention of the parties, the parties are directed to maintain status-
quo as on date with regard to the nature and possession over the
land in dispute.

Order Date :- 22.7.2010
p.s.