Allahabad High Court High Court

Salman & Others vs State Of U.P. Thru’ Secretary … on 8 July, 2010

Allahabad High Court
Salman & Others vs State Of U.P. Thru’ Secretary … on 8 July, 2010
Court No. - 6

Case :- WRIT - C No. - 33158 of 2010

Petitioner :- Salman & Others
Respondent :- State Of U.P. Thru' Secretary (Revenue) & Others
Petitioner Counsel :- S. Niranjan,Dharam Pal Singh,Smt. Archana Singh
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Prakash Krishna,J.

Connect with the writ petition No.33086 of 2010.

As prayed, three weeks further time is granted to learned standing counsel to
file counter affidavit on behalf of the respondents.

The interim order dated 4th of June, 2010 shall remain in operation till further
orders provided the each petitioner deposits a sum of Rs.1,000/- per annum
during the pendency of the present writ petition. The first deposit shall be
made on or before 30th of August, 2010. The petitioners shall continue to
deposit the amount on or before 30th August of each year. The amount shall
be deposited with the respondent no.3. Final order in this regard shall be
passed at the time of final disposal of the writ petition.

In case of default, the stay order shall stand vacated.

(Prakash Krishna, J.)
Order Date :- 8.7.2010
LBY