Court No. - 6 Case :- WRIT - C No. - 41170 of 2010 Petitioner :- Sukhram And Others Respondent :- Additional Commissioner (Administration) Vindhyachal & Ors. Petitioner Counsel :- V.K. Singh,A.K. Rai,G.K. Malviya Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Prakash Krishna,J.
Learned counsel for both the parties are required to file the certified copy of
the order dated 7th October, 1959 against which a revision was preferred
before the authority below within three weeks.
The petitioners are in occupation over the land in dispute. The eviction of the
petitioners shall remain stayed provided that each petitioner deposits a sum of
Rs. 20,000/- per annum towards damages. First deposit shall be made on or
before 31st August, 2010 with the Collector, Mirzapur. The petitioners shall
continue to make the deposit for each succeeding years by 31st August of
each year.
In case of default, the interim order shall stand vacated automatically.
(Prakash Krishna, J)
Order Date :- 19.7.2010
MK/