Allahabad High Court High Court

In The Matter Of Azizullah Khan And … vs State Of U.P. Thru Sec. Forest Lko. … on 26 July, 2010

Allahabad High Court
In The Matter Of Azizullah Khan And … vs State Of U.P. Thru Sec. Forest Lko. … on 26 July, 2010
Court No. - 4

Case :- WRIT - C No. - 42974 of 2010

Petitioner :- In The Matter Of Azizullah Khan And Others
Respondent :- State Of U.P. Thru Sec. Forest Lko. And Others

Petitioner Counsel :- Dinesh Prasad
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Learned counsel for the petitioners states that the controversy in 

this   case   is   identical   to   one  as   in   Civil   Misc.   Writ   Petition   No. 

44163   of   2004   wherein   counter   affidavit   has   been   called   and 

interim order has been passed. 

Considering   the   facts   and   circumstances,   the   petitioner   is   also 

entitled to the same order. 

Learned  Standing  counsel  for  the respondents  prays  for  and is 

allowed four weeks’ time to file counter affidavit. The petitioners 

will   have   three   weeks   thereafter   to   file   rejoinder   affidavit.  

Connect and list along with Civil Misc. Writ Petition No. 44163 of 

2004 after expiry of the aforesaid period.

Considering  the  facts  and  circumstances,  until   further  orders  of 

this   Court,   the   petitioners   shall   not   be   dispossessed   from   the 

property in dispute in pursuance to the orders impugned in this 

petition. 

26.07.2010
VKS/ WP 42974/10