Court No. - 1 Case :- MISC. BENCH No. - 7136 of 2010 Petitioner :- Bhisham Lal Verma Respondent :- State Of U.P.Through Prin. Secy. Avas Evam Shahari Niyojan Petitioner Counsel :- O.P.Srivastava Respondent Counsel :- C.S.C.,D.K.Upadhyaya Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Notice on behalf of respondents 1, 3 and 4 has been accepted by the learned
Chief Standing Counsel and on behalf of respondent no.2 by Sri D.K.
Upadhyaya.
Issue notice to respondent no.5 to show cause as to why the boundary wall of
the petitioner has been demolished and why appropriate action be not directed
to be taken against him.
In the meantime, the petitioner’s existing constructions, including the house,
which exists on the land which stands exempted from acquisition shall not be
demolished nor his possession over the land in question shall be disturbed by
the respondents, till further orders of the Court.
Respondents may file counter affidavit within two weeks.
Order Date :- 29.7.2010
Sachin