Allahabad High Court High Court

Budhu vs Chatrapal Singh & Others on 11 August, 2010

Allahabad High Court
Budhu vs Chatrapal Singh & Others on 11 August, 2010
Court No. - 6

Case :- WRIT - C No. - 47169 of 2010

Petitioner :- Budhu
Respondent :- Chatrapal Singh & Others

Petitioner Counsel :- Harsh Vikram,D.V. Jaiswal
Respondent Counsel :- C.S.C.,Mahesh Narain Singh
Hon’ble Krishna Murari, J.

Heard   learned   counsel   for   the   petitioner.   Notice   on   behalf   of 

respondent   no.   4   has   been   accepted   by   Shri   M.N.   Singh   and 

learned Standing Counsel who has accepted notices on behalf of 

respondent nos. 5 to 7. They may file counter affidavit within six 

weeks.

Issue   notice   to   the   respondent  nos.   1   to   3,   who  may  also   file 

counter affidavit. Petitioner shall take steps for service of notice on 

the respondent by registered post within two weeks. Office shall 

issue notices returnable at an early date. 

List for admission after service of notice on the respondents. 

The submission is that the petitioner and before him, his ancestors 

had been in possession over the plot in dispute since 1349 fasli 

but   the   name   of   the   petitioner   was   illegally   expunged   by   the 

respondent   no.   6   by   his   order   dated   18.12.2008,   which   was 

passed  without  issuing  any  notice  to   the   petitioner  and   without 

affording   him   any   opportunity   for   hearing   and   the   revision 

preferred by the petitioner against the aforesaid order was also 

illegally dismissed treating the petitioner as Asami of Gaon Sabha 

without considering his plea of long possession.

Considering   the   submissions   made   and   the   facts   stated,   the 
petitioner is entitled to an interim order.

Till the next date of listing, parties shall maintain status quo as on 

date with regard to the possession over the land in dispute.

11.08.2010
VKS/ WP 47169/10