Court No. - 6 Case :- APPLICATION U/S 482 No. - 13361 of 2010 Petitioner :- Moti Lal And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Shiv Babu Dubey Respondent Counsel :- Govt.Advocate Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicants and the learned AGA.
Notice on behalf of opposite party No.1 has been accepted by learned AGA.
Issue notice to opposite party No.2. List after six weeks.
The submission is that the applicant is recorded tenure holder of the land in
dispute and an interim order has also been granted by revenue court directing
the parties to maintain status quo in respect of the disputed property.
It has also been contended that neither the allegations made in the FIR nor the
material collected during investigation disclose the ingredients of any offence
against the applicants.
Considering the submissions advanced and perusing the record this Court is of
the view that applicants are entitled for interim order.
Further proceedings as against the applicants in Case No.2 of 2010 State of
U.P.Vs Kallu and others under Section 198A(2) of the U.P.Zamindari
Abolitiion and Land Reforms Act , Police Station Garautha District Jhansi
shall remain stayed.
Order Date :- 14.6.2010
cps