Court No. - 6 Case :- CRIMINAL MISC. WRIT PETITION No. - 4698 of 2010 Petitioner :- Ram Pal And Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Manish Chandra Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Bala Krishna Narayana,J.
Notice on behalf of respondent Nos. 1 to 3 has been accepted by learned AGA
who prays for and is allowed four weeks time for filing counter affidavit.
Issue notice to respondent Nos. 4 and 5 who may also file counter affidavit
within the same period.
Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List after six weeks.
Submission is that despite there being no evidence on record indicating that
the impugned constructions encroached upon the public passage, by the
impugned orders, the petitioners have been directed to demolish the impugned
constructions, failing which the same shall be demolished by the respondents.
In view of the above, the petitioners have made out a case for grant of interim
protection.
Till the next date of listing, the parties shall maintain status quo with regard to
the impugned constructions.
Order Date :- 14.6.2010
Pk