Court No. - 5 Case :- WRIT - B No. - 26009 of 2010 Petitioner :- Badal Respondent :- Deputy Director Of Consolidation And Others Petitioner Counsel :- Vachaspati Tripathi Respondent Counsel :- C.S.C.,D.K. Tripahti,Mahesh Narain Singh Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioner.
Notice on behalf of respondent no.1 has already been accepted by
learned Standing Counsel and Sri Mahesh Narain Singh has accepted notice
on behalf of respondent no.6.
Issue notice to the respondents no. 2 to 5 returnable at an early date.
The respondents are directed to file counter affidavit within four weeks.
The petitioner shall have three weeks to file rejoinder affidavit.
List thereafter.
Till the next date of listing, the petitioner shall not be dispossessed from
the land in dispute in pursuance of the impugned order dated 30.3.2010
passed by Addl. District Magistrate, Jaunpur in Case No. 50 under Section 48
(3) of U.P.C.H. Act, State Vs. Badal.
Order Date :- 10.5.2010
LJ/-