Allahabad High Court High Court

Jagni Singh vs Dy. Director Of … on 16 July, 2010

Allahabad High Court
Jagni Singh vs Dy. Director Of … on 16 July, 2010
Court No. - 5

Case :- WRIT - B No. - 41011 of 2010

Petitioner :- Jagni Singh
Respondent :- Dy. Director Of Consolidation/A.D.C.(Fin./Rev.) Budaun &
Ors
Petitioner Counsel :- Ramendra Asthana
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 10 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 orders
dated 22.12.2009 and 24.5.2010 passed by respondent no.1 shall remain
stayed.

Order Date :- 16.7.2010
LJ/-