Allahabad High Court High Court

Nand Kishore @ Bantu vs State Of U.P. & Ors. on 28 July, 2010

Allahabad High Court
Nand Kishore @ Bantu vs State Of U.P. & Ors. on 28 July, 2010
Court No. - 5

Case :- WRIT - B No. - 43779 of 2010

Petitioner :- Nand Kishore @ Bantu
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Naresh Kumar
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioner.

Notice on behalf of respondents no. 1 to 4 has already been accepted by
learned Standing Counsel.

Issue notice to the respondent no.5 returnable at an early date.

The respondents are directed to file counter affidavit within four weeks.
The petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Until further orders of this Court, the effect and operation of orders
dated 24.2.2010 passed by Dy. Director of Consolidation, Etawah in Revision
No. 4 (Atar Singh Vs. Puttulal & others) and Revision No. 114 (Puttulal Vs.
Raghubir & others) under Section 48 of U.P.C.H. Act shall remain stayed.
The petitioner shall not be dispossessed from his chak allotted over Plot No.
406 by Settlement Officer of Consolidation.

Order Date :- 28.7.2010
LJ/-