Court No. - 27 Case :- MISC. BENCH No. - 5943 of 2010 Petitioner :- Om Prakash And Another Respondent :- District Magistrate/ Collector Faizabad And Ors. Petitioner Counsel :- Vinod Kumar Singh-Ii Respondent Counsel :- C.S.C.,I.P.Singh,Rajeev Singh Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard parties counsel and perused record.
Regular suit is pending between the parties in the competent court at
Faizabad. Accordingly, no case is made out to interfere in the writ petition
under Article 226 of the Constitution of India. The petitioners if so advised,
may move appropriate application before the trial court concerned.
However, it is provided that in case the petitioners move application before
the trial court, the same shall be adjudicated by the trial court during the
summer vacation. In case, the court concerned is not available, the District
Judge shall nominate the same to the link court who shall pass appropriate
order expeditiously, on the application of the petitioners. For a period of one
month,no demolition shall take place over the land in question.
The writ petition is finally disposed of.
Order Date :- 18.6.2010
Rajneesh)