Court No. - 5 Case :- WRIT - B No. - 38318 of 2010 Petitioner :- Chandra Shekhar Respondent :- Dy. Director Of Consolidation, Jaunpur & Others Petitioner Counsel :- S.C. Tripathi Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioner.
Notice on behalf of respondents no.1 and 2 has already been accepted
by learned Standing Counsel and Sri Anuj Kumar has accepted notice on
behalf of respondent no.3,
Issue notice to the respondents no. 4 to 6 returnable at an early date.
The respondents are directed to file counter affidavit within four weeks.
The petitioner shall have three weeks thereafter to file rejoinder affidavit.
List immediately thereafter.
It is stated that Revision No. 2925 of 2010 (State of U.P. & another Vs.
Tahsildar & others) has been filed by impleading the revisionist no.1 as State
Government of Uttar Pradesh through Additional District Government
Counsel (Revenue), Jaunpur and Gram Sabha Bhadehri Pargana Bayalasi
Tehsil Kerakat District Jaunpur without impleading land management
committee of the village in question through its Gram Pradhan. The
submission of learned counsel for the petitioner inter alia is that such revision
cannot be maintained before Dy. Director of Consolidation as the State
Government cannot be represented by A.D.G.C. (Revenue), District Jaunpur
and Gram Sabha can only be represented by land management committee of
the village in question through its Pradhan.
The submission of learned counsel for the petitioner appears to have
some substance. Accordingly further proceedings in Revision No. 2925 of
2010 pending before Dy. Director of Consolidation, Jaunpur shall remain
stayed till the next date of listing.
Order Date :- 5.7.2010
LJ/-