Court No. - 35 Case :- WRIT - C No. - 28164 of 2010 Petitioner :- Musamat Mahdei Respondent :- State Of U.P. Thru' Its Secretary Urban Land Ceiling & O.Rs Petitioner Counsel :- Raj Karan Yadav Respondent Counsel :- C.S.C. Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Despite time having been granted to the learned Standing Counsel,
no counter affidavit has been filed. He prays for and is granted a
month’s further time to file counter affidavit. The petitioner shall
have two weeks thereafter to file rejoinder affidavit.
List immediately thereafter.
It is stated in paragraph 8 of the writ petition that the petitioner is
still in possession of the land in question.
Considering the facts and circumstances of this case and effect of
Urban Land (Ceiling and Regulation Repeal ) Act, 1999, it is
directed that the status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.
Order Date :- 8.7.2010
abHiShEk