Allahabad High Court High Court

Rama Shanker Singh vs Yashwant Singh & Ors. on 11 January, 2010

Allahabad High Court
Rama Shanker Singh vs Yashwant Singh & Ors. on 11 January, 2010
Court No. - 4

Case :- WRIT - C No. - 830 of 2010

Petitioner :- Rama Shanker Singh
Respondent :- Yashwant Singh & Ors.
Petitioner Counsel :- Vishnu Gupta,D.P. Singh

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

Notices were issued to the defendants­respondents on the temporary 
injunction application fixing 9.8.2009. 

It   is  contended   that   when  the   Commissioner   went   to   execute   the 
commission they refused to accept the notice and have not put in 
appearance   and   on   the  other   hand,   they   are  proceeding  with  the 
construction over the land in dispute, which would frustrate the entire 
purpose of filing the suit. 

From a perusal of the record, prima­facie there appears to be force in 
the submission and the matter needs scrutiny.

Issue notice to the respondents, who may file counter affidavit.

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List for admission after service of notice on the respondents.

Considering the facts and circumstances, parties to the writ petition 
are   directed   to   maintain   status­quo   with   respect   to   nature   and 
possession   over   the   land   in   dispute   as   it   exists   today.   Both   the 
parties are also restrained from alienating or transferring the land in 
dispute.

It i made clear that this order shall not stand in the way of the trial 
court   in   proceeding   with   the   disposal   of   the   temporary   injunction 
application. 

Order Date :- 11.1.2010
nd