Allahabad High Court High Court

Narain vs D.D.C. Mau And Others on 19 July, 2010

Allahabad High Court
Narain vs D.D.C. Mau And Others on 19 July, 2010
Court No. - 27

Case :- WRIT - B No. - 43669 of 2003

Petitioner :- Narain
Respondent :- D.D.C. Mau And Others
Petitioner Counsel :- J.P. Singh,Dhirendra Singh
Respondent Counsel :- C.S.C.,Anuj Kumar,Ashok Misra,R.N.Upadhyay

Hon'ble Sibghat Ullah Khan,J.

List for hearing after three months. Steps to serve
unserved respondents, if any, shall be taken within
10 days.

Stay order is extended till further orders on the
condition that starting from August, 2010, an
amount of Rs.300/- per month is deposited by 7th
of each succeeding month before the consolidation
officer concerned. Order regarding disbursement of
this amount will be passed at the time of final
disposal of the writ petition. However, if on any
future date adjournment is sought by the learned
counsel for the respondents, Court may consider to
delete the above condition.

Order Date :- 19.7.2010
SFH