Allahabad High Court High Court

Rajendra Singh vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Rajendra Singh vs State Of U.P. & Others on 22 January, 2010
Court No. - 2

Case :- WRIT - C No. - 962 of 2010

Petitioner :- Rajendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rahul Sahai
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Supplementary affidavit filed today be kept on the record.

Issue notice to respondents No.2, 3 and 9. Petitioner to take steps for service
within a week.

Learned Standing Counsel appears for rest of the respondents.

Learned counsel for the petitioner contends that construction of the petitioner
has been demolished on 7th November, 2009 without there being any order.
The submission is that earlier order passed by the Tahsildar on 5th June, 2009
has been recalled on 15th July, 2009. He submits that no proceedings were
also undertaken by the District Magistrate in pursuance of the Division Bench
direction of this Court dated 26th September, 2008 issued in Writ Petition
No.50957 of 2008. The submission needs scrutiny. Let counter affidavit be
filed by the respondents within three weeks.

List on 22nd February, 2010.

In the meantime, the nature of the land in dispute may not be changed by the
respondents.

Order Date :- 22.1.2010
Rakesh