Court No. - 3 Case :- CONSOLIDATION No. - 57 of 2010 Petitioner :- Ram Badal Respondent :- Deputy Director Of Consolidation Balrampur And Ors. Petitioner Counsel :- D.K.Chaudhary Respondent Counsel :- C.S.C. Hon'ble Shri Narayan Shukla,J.
The learned counsel for the petitioner submits that on the application moved
by the opposite party No.2 on 11th of October, 2006, the Deputy Director of
Consolidation has passed the order impugned dated 12th of August, 2009
after de-notification of the consolidation operation. The consolidation
operation was de-notified on 31st of March, 2006. By means of order
impugned the amendment in the petitioner’s chak has been made. He further
submits that after de-notification of the consolidation operation the Deputy
Director of Consolidation was not having any original jurisdiction to make
such an amendment on the application moved by the opposite party No.2.
Being prima facie satisfied with the submission of the learned counsel for the
petitioner, I hereby stay the operation of the order impugned dated 12th of
August, 2009, passed by the Deputy Director of Consolidation, Bahraich, till
further orders of this court.
Issue notice to opposite party No.2.
List after service report.
Order Date :- 27.1.2010
Banswar