Allahabad High Court High Court

Raj Kumar Prajapati & Another vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Raj Kumar Prajapati & Another vs State Of U.P. & Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46575 of 2010

Petitioner :- Raj Kumar Prajapati & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Brajesh Shukla
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Admit.

Notices on behalf of respondents no. 1 to 3 has been
accepted by learned Chief Standing Counsel, who prays for
and is granted four weeks time to file counter affidavit.
Rejoinder affidavit, if any, be filed within two weeks
thereafter.

List after six weeks. In the meantime, petitioner shall not be
dispossessed from the land in dispute till the next date of
listing.

Order Date :- 6.8.2010
RKS/