Allahabad High Court
Kailash & Another vs State Of U.P. & Others on 12 January, 2010
Court No. - 35 Case :- WRIT - C No. - 1106 of 2010 Petitioner :- Kailash & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- N.K. Singh,Ranjeet Asthana Respondent Counsel :- C.S.C. Hon'ble Devendra Pratap Singh,J.
Hon’ble Mrs. Jayashree Tiwari,J.
Learned Standing Counsel who has accepted notice on behalf of
respondents prays for and is granted six weeks’ time to file counter
affidavit.
List thereafter.
It is contended that the petitioners are still in possession and no proceeding
under Section 10(5) and 10(6) of the Urban Ceiling Act was initiated
before the Act was repealed. Accordingly, the parties are directed to
maintain status quo till the next date of listing.
Order Date :- 12.1.2010
P.P.