Allahabad High Court High Court

Zaheen vs Consolidtion Commissioner, U.P. … on 1 July, 2010

Allahabad High Court
Zaheen vs Consolidtion Commissioner, U.P. … on 1 July, 2010
Court No. - 5

Case :- WRIT - B No. - 37636 of 2010

Petitioner :- Zaheen
Respondent :- Consolidtion Commissioner, U.P. At Lucknow & Ors.
Petitioner Counsel :- K.M. Ojha
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
respondents.

Learned Standing Counsel is directed to file counter affidavit within four
weeks. The petitioner shall have three weeks thereafter to file rejoinder
affidavit.

List thereafter.

Till the next date of listing, further action shall not be taken in pursuance of
impugned notification dated 18.5.2010 issued under Section 6 of U.P.C.H.
Act and consequential order dated 7.6.2010 issued by Settlement Officer of
Consolidation, Aligarh.

Order Date :- 1.7.2010
LJ/-