Allahabad High Court High Court

Bal Krishna Shukla vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Bal Krishna Shukla vs State Of U.P. & Others on 10 August, 2010
Court No. - 6

Case :- WRIT - C No. - 46687 of 2010

Petitioner :- Bal Krishna Shukla
Respondent :- State Of U.P. & Others

Petitioner Counsel :- Janardan Mishra
Respondent Counsel :- C.S.C.,D.D. Chauhan
Hon’ble Krishna Murari, J.

Question   of   maintainability   of   this   writ   petition   challenging   the   orders 

passed   in   proceedings   under   Section   122B   has   been   referred   for 

adjudication   by   a   larger   Bench   vide   order   dated   29.01.2010   in   Writ 

Petition No. 3849 of 2009, Shiv Ram Vs. State of U.P. & Ors. and Writ 

Petition No. 690 of 2009, Riyasat Vs. 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,   dispossession   of   the   petitioners   from   the   land   in   dispute   and 

realization  of  the  damages   in  pursuance  to  the  order  impugned  shall 

remain stayed.

10.08.2010
VKS/ WP 46687/10