Allahabad High Court High Court

Meenu Devi vs Joint Director Of Consolidation … on 27 January, 2010

Allahabad High Court
Meenu Devi vs Joint Director Of Consolidation … on 27 January, 2010
Court No. - 3

Case :- CONSOLIDATION No. - 59 of 2010

Petitioner :- Meenu Devi
Respondent :- Joint Director Of Consolidation U.P.Lko.And Ors.
Petitioner Counsel :- Surya Prakash Singh
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

The petitioner has challenged the order dated 8th of December, 2009, passed
by the Joint Director of Consolidation, on the ground that this order has been
passed on the application moved by opposite party No.5, who is not a party in
the proceeding of appeal No.1867:Meenu Devi versus Krishna Pratap and
others pending before the Settlement Officer Consolidation, Faizabad. He
further submits that prior to the application moved by him, the opposite party
No.5 has never moved any application for impleadment as a party nor he is a
party in the appeal. However, on his application the case has been transferred
to another court.

Considering the facts and circumstances of the case, I hereby stay the
operation of the order impugned dated 8th of December, 2009, passed by the
Joint Director of Consolidation till further orders of this court. It is clarified
that with the consent of the parties of the proceeding of appeal the Settlement
Officer Consolidation, Faizabad may proceed with the appeal and take
decision thereon.

Issue notice to opposite party Nos.4 and 5.

List after service report.

Order Date :- 27.1.2010
Banswar