Allahabad High Court High Court

Parag vs Adm City/Ddc Gorakhpur And Others on 5 January, 2010

Allahabad High Court
Parag vs Adm City/Ddc Gorakhpur And Others on 5 January, 2010
Court No. - 5

Case :- WRIT - B No. - 68930 of 2009

Petitioner :- Parag
Respondent :- Adm City/Ddc Gorakhpur And Others
Petitioner Counsel :- Ashwani K. Mishra
Respondent Counsel :- C.S.C.,A.P. Tiwari,S.S. Tripathi

Hon'ble Sabhajeet Yadav,J.

Sri A.P. Tiwari has accepted notice on behalf of respondents no.2, 3, 4 and

5.

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

List immediately thereafter.

Till the next date of listing, the effect and operation of impugned order
dated 30.11.2009 passed by Deputy Director of Consolidation shall remain
stayed. However, the parties are restrained from alienating the property and
changing its nature.

Order Date :- 5.1.2010
SL