Court No. - 36 Case :- WRIT - C No. - 71970 of 2009 Petitioner :- Saket Agarwal And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- M.H. Zaidi Respondent Counsel :- C.S.C Hon'ble Prakash Krishna,J.
Hon’ble Yogesh Chandra Gupta,J.
Date and event chart filed today may be taken on record.
Learned Standing Cousel representing respondent nos. 1 to 5 prays for and is
granted threee weeks’ time to file counter affidavit.
Issue notice to the respondent no.6.
The contention of the petitioners is that they purchased the land in dispute by
means of registered sale deed in their favour and have raised the constructions
as per the sanctioned map. A show cause notice was issued to them to which
the reply dated 5-1-2010 has been filed.
We, therefore, provide that the authority concerned may take appropriate
decision in the light of the reply filed by the petitioners. By way of interim
measure, it is provided that till the next date of listing the construction in
question shall not be demolished.
Order Date :- 12.1.2010
ALS