Allahabad High Court High Court

Om Prakash And Ors. vs State Of U.P.Through Secy. … on 3 February, 2010

Allahabad High Court
Om Prakash And Ors. vs State Of U.P.Through Secy. … on 3 February, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 512 of 2010

Petitioner :- Om Prakash And Ors.
Respondent :- State Of U.P.Through Secy. Revenue Lko.And Ors.
Petitioner Counsel :- M.E.Khan
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Notices on behalf of opposite parties 1 to 4 have been accepted by the
learned Chief Standing counsel.

Issue notices to opposite parties 5 and 6.

In the meantime, as an interim measure, it is provided that pursuant to
the auction impugned the petitioners shall not be dispossessed from
Khata Nos. 198 and 123 measuring area 0.390 hectare situate at village
Neewalpur, Tehsildr Kayamganh and Khata Nos. 97 and 159 measuring
area 1.508 hectare situate at village Hansapur Gaurai,Tehsil Kayamganj,
District Farrukhabad, till further order of this court.
Order Date :- 3.2.2010
GSY