Allahabad High Court
M/S Moti Board Industries Pvt. … vs The Industrial Development … on 16 June, 2010
Court No. 10 Case : WRIT C No. 35421 of 2010 Petitioner : M/S Moti Board Industries Pvt. Ltd. Respondent : The Industrial Development Commissioner & Others Petitioner Counsel : Vinod Jaiswal Respondent Counsel : Dhananjay Awasthi Hon'ble Rakesh Sharma,J.
Heard Sri Vinod Kumar , learned counsel for the petitioner.
Issue notice to Opp. Party Nos. 1 to 4
The Opp. Parties may file counter affidavit within six weeks.
Rejoinder affidavit, if any, may be filed with in two weeks thereafter.
List this case in the 2nd week of August, 2010.
Till the next date of listing, petitioners shall not be dispossessed from
the land in dispute and statusquo between the parties shall be
maintained.
Order Date : 16.6.2010
n.u.