Allahabad High Court High Court

Ram Narain Yadav vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Ram Narain Yadav vs State Of U.P. & Others on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5916 of 2010

Petitioner :- Ram Narain Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Deo Dayal,Shashi Nandan
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Standing counsel accepts notice on behalf of respondents no.1 to

3.He may file counter affidavit within one month. The petitioner
will have two weeks thereafter to file rejoinder affidavit.

List thereafter.

Sri Shashi Nandan, learned Senior Advocate submitted that the
order of suspension dated 15.1.2010 is not relating to the
performance of the petitioner. In 1985 in a consolidation
proceeding the order has already been passed that this land has
been given by the Gaon Sabha for the purpose of construction of
school, therefore, the charge to this effect that the petitioner,
without any authority, had grabbed the land, is not correct. In such
circumstances, the petitioner is entitled for interim relief:

Till further orders of this Court the order dated 15.1.2010
suspending the petitioner shall remain stayed.

Order Date :- 4.2.2010
V.Sri/-