Allahabad High Court High Court

Harpal vs State Of U.P. & Ors. on 14 July, 2010

Allahabad High Court
Harpal vs State Of U.P. & Ors. on 14 July, 2010
Court No. - 6

Case :- WRIT - C No. - 40268 of 2010

Petitioner :- Harpal
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Awdhesh Kumar Mishra
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Prakash Krishna,J.

The learned standing counsel and the learned counsel for the Gaon Sabha
have accepted notice on behalf of the respondents.

They pray for and are granted a month’s time to file counter affidavit. Two
weeks’ thereafter for rejoinder affidavit.

List thereafter.

One of the contentions of the petitioner is that he is not in occupation of the
plot in question and therefore, there is no question of passing any eviction
order.

On a deposit of Rs.15,000/- within a period of one month with the Collector,
Ghaziabad, the recovery for the balance amount shall remain stayed.

By way of clarification, it is provided that the eviction order has not been
stayed.

Order Date :- 14.7.2010
IB

(Prakash Krishna,J)