Allahabad High Court High Court

Shiv Chand Ram vs Addl. Collector/Addl. District … on 11 August, 2010

Allahabad High Court
Shiv Chand Ram vs Addl. Collector/Addl. District … on 11 August, 2010
Court No. - 6

Case :- WRIT - C No. - 47267 of 2010

Petitioner :- Shiv Chand Ram
Respondent :- Addl. Collector/Addl. District Magistrate (Land Rev.) & Ors.
Petitioner Counsel :- K.S. Rathor
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner; learned standing counsel appearing
for the State-respondent and Shri Mahesh Narain Singh, learned counsel
appearing for respondent no.2

Question of maintainability of this writ petition challenging the orders passed
in proceedings under Section 122-B of the U.P. Zamindari Abolition and
Land Reforms Act has been referred for adjudication by a larger Bench vide
order dated 29.01.2010 in Civil Misc. Writ Petition No.3849 of 2009 (Shiv
Ram v. State of U.P. & others) and Civil Misc. Writ Petition No. 690 of 2009
(Riyasat v. State of U.P.).

List this petition after adjudication by the larger Bench.

In the meantime, Standing Counsel representing the State respondents may
file counter affidavit within six weeks. Petitioners will have three weeks
thereafter for filing rejoinder affidavit.

Considering the facts and circumstances, until further orders of this Court, the
dispossession of the petitioners from the land in dispute and realization of the
damages in pursuance to the order impugned shall remain stayed.

Order Date :- 11.8.2010
Anupam