Allahabad High Court High Court

Ram Chandraji Sahai Srivastava & … vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Ram Chandraji Sahai Srivastava & … vs State Of U.P. & Others on 12 January, 2010
Court No. - 9

Case :- WRIT - C No. - 4834 of 2002

Petitioner :- Ram Chandraji Sahai Srivastava & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Durga Prasad Srivastava
Respondent Counsel :- C.S.C.,Rkchitragupta

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Virendra Kumar Dixit,J.

Rejoinder-affidavit is taken on record.

Heard learned counsel for the petitioners and learned Standing counsel for
respondents.

The petitioners claim that he is entitled to sell the land to the State
government on the basis of rates for per squire meter @ of Rs. eight hundred
per squire meter as the land is adjacent to road. It is further stated by the
petitioner that he has sold the land to the State government by means of sale
deeds. It is not clear from the record as to which land has been sold by him.
We direct the petitioners to file copies of the sale deed, as well as an scaled
map to demonstrate the land sold by him and the present situation of land in
dispute within three weeks.

List thereafter.

Showing the name of Sri Siddhartha Srivastava as counsel for petitioners.

Order Date :- 12.1.2010
F.H.