Court No. - 6 Case :- WRIT - C No. - 46748 of 2010 Petitioner :- Lakhan Singh & Others Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manoj Srivastava,Nitin Kumar Srivastava
Respondent Counsel :- C.S.C.,D.D. Chauhan
Hon’ble Krishna Murari, J.
Question of maintainability of this writ petition challenging the
orders passed in proceedings under Section 122B has been
referred for adjudication by a larger Bench vide order dated
29.01.2010 in Writ Petition No. 3849 of 2009, Shiv Ram Vs. State
of U.P. & Ors. and Writ Petition No. 690 of 2009, Riyasat Vs.
State of U.P.
List this petition after adjudication by the larger Bench.
In the meantime, Standing Counsel representing the State
respondents may file counter affidavit within six weeks. Petitioners
will have three weeks thereafter for filing rejoinder affidavit.
Considering the facts and circumstances, until further orders of
this Court, dispossession of the petitioners from the land in dispute
and realization of the damages in pursuance to the order
impugned shall remain stayed.
10.08.2010
VKS/ WP 46748/10