Allahabad High Court High Court

Niranjan Singh And Others vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Niranjan Singh And Others vs State Of U.P. & Another on 10 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25180 of 2010

Petitioner :- Niranjan Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Puneet Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and learned A. G. A.

Learned counsel for the applicanst contended that the applicants had neither
occupied the land of Gram Sabha unauthorizedly nor they are in possession
thereof and further that they have falsely been implicated in the instant case
due to enmity with the respondent no. 2.

Considering the averments made by the applicants in the affidavit
accompanying this application and the facts stated by learned counsel for the
applicants as well as the material brought on record, this court is of the view
that the matter requires consideration upon receiving response from the
opposite parties.

Notice on behalf of the opposite party no. 1 has been accepted by learned
A.G.A. He prays for and is allowed four weeks’ time for filing counter
affidavit.

Issue notice to the respondent No. 2, who may also file counter affidavit

within the same period. Rejoinder affidavit if any may be filed within two

weeks thereafter.

List on 30.9.2010.

Till the next date of listing, no coercive measure shall be taken against the
applicants in Case No. 149 of 2010, under Section-198 (2) Z. L. R. Act, P.
S.-Pisawa,District-Aligarh, pending in the Court of A. C. J. M., Court No. 1,
Aligarh.

Order Date :- 10.8.2010
HR