Allahabad High Court High Court

Ram Autar And Others vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Ram Autar And Others vs State Of U.P. & Others on 4 August, 2010
Court No. - 35

Case :- WRIT - C No. - 45592 of 2010

Petitioner :- Ram Autar And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Karan Yadav
Respondent Counsel :- C. S. C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

Learned Standing Counsel has accepted notices for the
respondents no. 1 to 3. He prays for and is granted a month’s time
to file counter affidavit. The petitioners shall have two weeks
thereafter to file rejoinder affidavit.

List immediately thereafter.

It is stated in paragraph 7 of the writ petition that the petitioners
are still in possession of the land in question.

Considering the facts and circumstances of this case and effect of
Urban Land (Ceiling and Regulation Repeal ) Act, 1999, it is
directed that the status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.

Order Date :- 4.8.2010
p.s.