Allahabad High Court High Court

Arvind Kumar Gupta vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Arvind Kumar Gupta vs State Of U.P. & Others on 3 July, 2010
Court No. - 2

Case :- WRIT - C No. - 37920 of 2010

Petitioner :- Arvind Kumar Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dheeraj Singh Bohra
Respondent Counsel :- C.S.C.,Tej Bhan Singh

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Sri Tej Bhan Singh, Advocate, has appeared on behalf of
respondent nos. 2 and 3.

Learned counsel for the petitioner submitted that plot no. C 497
was allotted to the petitioner and in this regard a registered deed
was also executed on 30.3.2009. It is submitted that without any
notice now the allotment is sought to be cancelled, vide the
impugned order dated 20.5.2010.

Learned counsel for the respondents prays for and is allowed three
weeks time to file counter affidavit.

List thereafter for admission.

In the meantime, It is directed that in pursuance of the impugned
order dated 20.5.2010 petitioner’s possession may not be
interfered. However, petitioner shall not make any construction.

Order Date :- 3.7.2010
Ram Murti