Allahabad High Court High Court

Satyendra Kumar Mishra vs District Magistrate, … on 18 June, 2010

Allahabad High Court
Satyendra Kumar Mishra vs District Magistrate, … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5904 of 2010

Petitioner :- Satyendra Kumar Mishra
Respondent :- District Magistrate, Raibareilly And Others
Petitioner Counsel :- Anup Kumar Mishra
Respondent Counsel :- C.S.C.,R.N. Gupta

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned standing counsel accepted notices on behalf of opposite parties No. 1
and 2. Sri R.N.Gupta accepted notice on behalf of opposite party No. 3.

Issue notice to opposite parties No. 4 and 5 returnable at an early date.

Let counter affidavit be filed within four weeks. Rejoinder affidavit, if any, be
filed in two weeks.

Keeping in view the temporary injunction granted by the competent court as
well as aggrieved from the respondents constructing chak road over the
petitioner’s Plot No. 392 without acquiring the same in accordance with law, it
is provided that no construction shall be raised on road or chak road or
anything unless the land acquired in accordance with law.

Order Date :- 18.6.2010
Rakesh