Allahabad High Court High Court

Chhangur vs Dy. Director Of Consolidation, … on 13 July, 2010

Allahabad High Court
Chhangur vs Dy. Director Of Consolidation, … on 13 July, 2010
Court No. - 5

Case :- WRIT - B No. - 34984 of 2010

Petitioner :- Chhangur
Respondent :- Dy. Director Of Consolidation, Azamgarh & Others
Petitioner Counsel :- Vinod Kumar Singh,Rishi Kant Rai
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner.

Notice on behalf of respondent no.1 has already been accepted by
learned Standing Counsel.

Issue notice to the respondents no. 2 to 4 returnable at an early date.

The respondents are directed to file counter affidavit within four weeks.
The petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Till the next date of listing, the effect and operation of impugned order
dated 4.6.2010 passed by Dy. Director of Consolidation, Azamgarh in
Revision No. 1292/658 ( Smt. Maryadi Vs. Chhangur & another) shall remain
stayed.

Order Date :- 13.7.2010
LJ/-