Court No. - 35 Case :- WRIT - C No. - 14702 of 2010 Petitioner :- Jai Singh & Ors. Respondent :- State Of U.P. Thru. Secretary Industrial Devp. & Ors. Petitioner Counsel :- Shivkant Mishra Respondent Counsel :- C.S.C.,Ramendra P. Singh Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Learned standing counsel has accepted notices on behalf of respondents no. 1,
2 and 4. Sri R.P.Singh has accepted notice on behalf of respondent no. 3.
Learned counsel for the respondents pray for and are granted one month time
to file counter affidavit. Rejoinder affidavit, if any, may be filed two weeks
thereafter.
List thereafter along with the record of Writ Petition No. 14351 of 2009.
Learned counsel for the petitioner states that the same notifications dated
17.1.2009 and 24.2.2009 are under challenge in the connected writ petition in
which interim order has been granted.
Accordingly, in view of the interim order granted in the connected writ
petition, it is directed that the parties shall maintain status-quo as on date with
regard to the possession over the plots in question.
Order Date :- 2.4.2010
Pratima