Allahabad High Court High Court

Mewa Lal S/O Late Bipati vs Upper Collector (Vitta & Rajaswa) … on 17 June, 2010

Allahabad High Court
Mewa Lal S/O Late Bipati vs Upper Collector (Vitta & Rajaswa) … on 17 June, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 3664 of 2010

Petitioner :- Mewa Lal S/O Late Bipati
Respondent :- Upper Collector (Vitta & Rajaswa) Lucknow & Anr.
Petitioner Counsel :- Ashok Kumar Singh I
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

The petitioner has challenged the order dated 26th of April, 2010, passed by
the Assistant Collector First Class, Tehsildar Sadar, Lucknow as also the
order dated 29th of May, 2010, passed by the Additional Collector (Finance
and Revenue), Lucknow, on the ground that Gata No.641 and Gata No.1063,
situate at village Sirgamau, Pargana, Tehsil and district Lucknow is a vacant
land and the petitioner has not encroached upon the same. The concerned
Circle Lekhpal has also reported that the land is vacant, even then the order
impugned for eviction of the petitioner has been passed, whereby under the
garb of the order the recovery of Rs.30,000/- has been issued.

Considering the facts and circumstances of the case, I hereby stay the
operation of the orders impugned dated 26th of April, 2010, passed by the
Assistant Collector First Class, Tehsildar Sadar, Lucknow as also the order
dated 29th of May, 2010, passed by the Additional Collector (Finance and
Revenue), Lucknow till further orders of this court.

Four weeks time is allowed to file the counter affidavit.

List thereafter.

Order Date :- 17.6.2010
Banswar