Allahabad High Court High Court

Pooran Singh & Others vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Pooran Singh & Others vs State Of U.P. & Others on 14 June, 2010
Court No. - 21

Case :- WRIT - B No. - 34691 of 2010

Petitioner :- Pooran Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gopal Srivastava,H.R. Mishra
Respondent Counsel :- C.S.C.,Digvijay Singh

Hon'ble Sabhajeet Yadav,J.

Heard Sri H.R.Mishra learned Senior Counsel assisted by Sri Gopal
Srivastava, learned counsel for the petitioners and Sri Digvijay Singh, learned
counsel appearing for the respondent.

It is stated that during pendency of suit and first appeal, the interim injunction
in the nature of directing the parties to maintain status-quo was operating
between the parties but in the second appeal filed by the petititioner who was
plaintiff/appellant before the Board of Revenue, no interim order has been
passed by the Board while admitting the said appeal. In this view of the
matter, the submission of learned counsel for the petitioner is that till
pendency of said second appeal, the respondents may be restrained from
changing the nature of land in dispute and transferring the said land to other
parties.

Therefore, I direct the Board of Revenue to expeditiously decide the said
appeal after hearing the parties within a period of six months from today. Till
the disposal of said appeal, the respondents are restrained from changing the
nature of disputed land and they are further restrained from alienating the said
land to any other person.

With the aforesaid observations and directions, the writ petition stands
disposed of finally.

Order Date :- 14.6.2010
Pratima