Allahabad High Court High Court

Rajiv Gupta And Others vs State Of U.P. And Others on 21 June, 2010

Allahabad High Court
Rajiv Gupta And Others vs State Of U.P. And Others on 21 June, 2010
Court No. - 29

Case :- WRIT - C No. - 36044 of 2010

Petitioner :- Rajiv Gupta And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- C.S.C.,Ramendra Pratap Singh

Hon'ble Arun Tandon,J.

Hon’ble Rajesh Chandra,J.

Counsel for the parties agree that the notifications under Section 4 and 6 of
the Land Acquisition Act, subject matter of challenge in the present writ
petition, are already under consideration before this Court in Writ Petition No.
29682 of 2009 wherein arguments have been heard and judgment has been
reserved. 2nd July, 2010 is the date fixed for the purpose.
In view of the aforesaid, let this writ petition be also listed on 02nd July, 2010.
Any action taken in between shall abide by the orders to be passed on 02nd
July, 2010.

Order Date :- 21.6.2010
Pkb/