Allahabad High Court High Court

Ramesh Chandra vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Ramesh Chandra vs State Of U.P. & Others on 19 January, 2010
Court No. - 9

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 2314 of 2010

Petitioner :- Ramesh Chandra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Arvind Kumar Singh Ii
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

Notice on behalf of respondents no. 1 to 4 has been accepted by Standing
Counsel.

Issue notice to respondents no. 5 and 6 returnable at an early date.

One month time is allowed to file counter affidavit thereafter two weeks’ time
for filing rejoinder affidavit.

Steps be taken within two weeks by Registered Post.

It is urged in spite of direction by the District Magistrate, the respondent no. 5
is continuing the construction of Junior High School on the land reserved of
public purpose.

The respondent no. 5 is directed to stop the construction of Junior High
School which has been made on public utility land on Plot No. 209-Sa
situated at village Dheki Bhadaira, Block Nidhauli Kala, Tehsil and District
Etah.

List on the date fixed by office in the notice.

Order Date :- 19.1.2010
PNS