Allahabad High Court High Court

Saudagar vs State Of U.P. & Others on 28 July, 2010

Allahabad High Court
Saudagar vs State Of U.P. & Others on 28 July, 2010
Court No. - 35

Case :- WRIT - C No. - 26977 of 2010

Petitioner :- Saudagar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Mishra,Dhiresh Kumar
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Ran Vijai Singh,J.

It is contended by learned counsel for the petitioner that the Pradhan of the
village and Lekhpal submitted a report before the Assistant Collector/Sub
Divisional Magistrate stating therein that the house of the petitioner is situated
near by the pond and not over the pond land. In view of this the matter
requires consideration.

Issue notice.

Notices on behalf of respondents No. 1 to 3 have been accepted by the office
of the Chief Standing Counsel, whereas Sri Anuj Kumar has put in
appearance on behalf of respondent No. 4. Therefore notices need not be
served upon the respondents.

List after eight weeks.

In the mean time affidavits may be exchanged between the parties.

Till the next date of listing, as an interim measure without prejudice to the
rights and contentions of the parties, subject to deposit of Rs. 8000/- before
respondent No. 3 within a period of six weeks from today dispossession of the
petitioner from Khata No. 193 plot No. 234 area about 1 biswa 5 dhoor
situated in village Goberdhanpur Tahsil Majhwa Pargana Kavisar District
Mirzapur shall remain stayed.

Order Date :- 28.7.2010
GNY