Court No. - 35 Case :- WRIT - C No. - 31430 of 2010 Petitioner :- Brijbhushan Respondent :- State Of U.P. Thr, Its Secretary Ministry Of Urban De.&Othrs Petitioner Counsel :- N.K.Singh,Ranjeet Asthana Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Learned Standing Counsel has accepted notices for the
respondents no. 1 and 2. He prays for and is granted a month’s
time to file counter affidavit. The petitioner shall have two weeks
thereafter to file rejoinder affidavit.
List immediately thereafter.
It is stated in paragraph 7 of the writ petition that the petitioners
are still in possession of the land in question.
Considering the facts and circumstances of this case and effect of
Urban Land (Ceiling and Regulation Repeal ) Act, 1999, it is
directed that the status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.
Order Date :- 2.7.2010
abHiShEk