Allahabad High Court High Court

Saleem vs Board Of Revenue U.P. At Allahabad … on 23 July, 2010

Allahabad High Court
Saleem vs Board Of Revenue U.P. At Allahabad … on 23 July, 2010
Court No. - 6

Case :- WRIT - B No. - 42676 of 2010

Petitioner :- Saleem
Respondent :- Board Of Revenue U.P. At Allahabad & Others
Petitioner Counsel :- Vivek Srivastava
Respondent Counsel :- C.S.C.,Anupam Kulshrestha

Hon'ble Prakash Krishna,J.

Notices on behalf of respondents No. 1,2 and 3 have been accepted by
learned Standing Counsel and on behalf of the other respondents by Sri.
Anupan Kulshrestha, Advocate.

As prayed, three weeks time is granted to them to file counter affidavit.
Rejoinder affidavit, if any, may be filed within a period of one week
thereafter.

List thereafter.

One of the contentions is that the second appeal was allowed finally by the
Board of Revenue. Subsequently, on an application filed by the contesting
respondent, the effect and operation of the judgment delivered in second
appeal has been stayed, ex parte. The tenor of the impugned order dated 15th
July, 2010 supports the above contention. Now 16th August, 2010 is the next
date fixed before the Board of Revenue. The Board of Revenue shall make an
endeavour to dispose of the recall application filed by the contesting
respondents on that date or shortly thereafter preferably, within a period of
one month.

Till the next date of listing, the effect and operation of the order dated 15th
July, 2010 shall remain stayed.

(Prakash Krishna, J)

Order Date :- 23.7.2010
MK/