Allahabad High Court High Court

Paras Nath vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Paras Nath vs State Of U.P. & Others on 22 January, 2010
Court No. - 5
Civil Misc. (Amendment) Application No. 331357 of 2009

In
Case :- WRIT - B No. - 11031 of 2009

Petitioner :- Paras Nath
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.S. Agnihotri,Ajay Kumar
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Application stands allowed.

Petitioner is permitted to make necessary correction in the name and
description of respondent no. 7.

Order Date :- 22.1.2010
KKM

Hon’ble Sabhajeet Yadav,J.

By this application, the petitioner has sought relief that this Court may be
pleased to direct the respondents no. 5, 6 and 7 not to change the nature of
land in dispute by raising construction and not to cut the trees standing on the
disputed land and also not to transfer the land in dispute during the pendency
of the writ petition. The aforesaid application is supported by an affidavit
wherein it is specifically stated that respondents are trying to change the
nature of land by raising construction over the said land.

In this view of the matter, respondents are restrained from making the
construction over the plot in dispute forthwith.

S.S.P., Allahabad is directed to ensure the compliance of order and file
affidavit within 10 days from today.

List on 2nd February, 2010.

Order Date :- 22.1.2010
KKM