Allahabad High Court
Ram Uzagar vs State Of U.P. Thorugh Principal … on 17 June, 2010
Court No. - 27 Case :- MISC. BENCH No. - 5790 of 2010 Petitioner :- Ram Uzagar Respondent :- State Of U.P. Thorugh Principal Secy.Housing And Urban Petitioner Counsel :- Surya Kant Singh Respondent Counsel :- C.S.C.,D.K.Upadhyay Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Four weeks’ time is allowed to file counter affidavit. One week thereafter is
allowed to Rejoinder affidavit. List thereafter.
Submission of the learned counsel for the petitioner is without acquiring the
land in question on which the petitioner has constructed his house respondents
have demolished the construction.
Till the next date of listing no further demolition shall take place and the
petitioner shall not be evicted from the plot in question.
Order Date :- 17.6.2010
Kaushal