Allahabad High Court High Court

Laxmi Narain vs Deputy Director Of Consolidation … on 5 January, 2010

Allahabad High Court
Laxmi Narain vs Deputy Director Of Consolidation … on 5 January, 2010
Court No. - 5

Case :- WRIT - B No. - 68721 of 2009

Petitioner :- Laxmi Narain
Respondent :- Deputy Director Of Consolidation And Others
Petitioner Counsel :- Rakesh Chandra Tiwari
Respondent Counsel :- C.S.C.,Sanjay Kumar Singh

Hon'ble Sabhajeet Yadav,J.

Respondent no. 2 is represented by Sri Sanjay Kumar Singh.

Issue notice to respondent no. 3 returnable at an early date.

Respondents are directed to file counter affidavit within four weeks.
Petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

As interim measure, the effect and operation of the impugned order dated
13.10.2009 passed by respondent no. 1 in Revision No. 402/680 filed under
Section 48 of the C.H. Act shall remain stayed till the next date of listing.
Order Date :- 5.1.2010
KKM