Court No. - 9 Case :- WRIT - C No. - 5012 of 2010 Petitioner :- Lal Bahadur Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Man Bahadur Singh Respondent Counsel :- C.S.C.,Mahesh N. Singh Hon'ble Vijay Manohar Sahai,J.
Hon’ble Virendra Kumar Dixit,J.
Learned counsel for the petitioner contends that a concrete road on plot
nos.296, 276 and 290 is being constructed but the said road is being extended
in the Bhumidhari plot nos.238 and 366 of the petitioner whereas the
petitioner has neither given his consent nor any proceeding has been initiated
for acquisition or requisition.
Let a counter affidavit be filed within three weeks.
List after expiry of the aforesaid period.
In the meantime, it will be open to the respondents to proceed with the
construction on the existing chak road but no construction shall be made in
the petitioner’s plot nos.238 and 366.
Order Date :- 4.2.2010
sks