Allahabad High Court High Court

Lav Bhargava vs State Of U.P. Through Principal … on 16 June, 2010

Allahabad High Court
Lav Bhargava vs State Of U.P. Through Principal … on 16 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5742 of 2010

Petitioner :- Lav Bhargava
Respondent :- State Of U.P. Through Principal Secy.Housing Govt.
Lucknow
Petitioner Counsel :- Shashi Prakash Singh,Rajesh Kumar Singh
Respondent Counsel :- C.S.C.,Vinod Kumar

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned CSC has accepted notice on behalf of O.P. No.1 and 2. Sri D.K.
Upadhyay has accepted notice on behalf of O.P. No.3 and 4.

Petitioner’s application for grant of free hold/lease land has been rejected by
the order dated 23.9.2009 which is the subject matter of dispute of Writ
Petition No.9674 (M/B) of 2009 in which counter affidavit has been invited
by this Court but till date, no counter affidavit has been filed. Now, by the
order dated 31.5.2010, the petitioner has been directed to handover the
area/plot in question. The basic order is impugned in the pending writ
petition No.9674 (M/B) of 2009, in which counter affidavit has been invited
by this Court, and though, no counter affidavit has been filed till date, the
impugned order dated 31.5.2010 has been passed.

Let counter affidavit be filed within four weeks and rejoinder affidavit may be
filed within two weeks.

List thereafter along with W.P. No.9674 (M/B) of 2009.

Till the next date of listing, the petitioner shall not be evicted from the
premises in question.

In case, the affidavits are exchanged by the next date of listing, the petitions
shall be heard peremptorily.

Order Date :- 16.6.2010
Rajneesh)