Allahabad High Court High Court

Shiv Govind vs Deputy Director Of Consolidtion … on 1 July, 2010

Allahabad High Court
Shiv Govind vs Deputy Director Of Consolidtion … on 1 July, 2010
Court No. - 5

Case :- WRIT - B No. - 31266 of 2010

Petitioner :- Shiv Govind
Respondent :- Deputy Director Of Consolidtion Ghazipur & Others
Petitioner Counsel :- Pramod Kumar Pandey
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Sabhajeet Yadav,J.

Issue notice to the respondents no.2 to 6 returnable at an early date.

Notice on behalf of respondent no.7 has been accepted by Sri Mahesh
Narain Singh.

Respondents are directed to file counter affidavit within four weeks. The
petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Till the next date of listing, the petitioner shall not be dispossessed from his
chak in pursuance of impugned order dated 15.04.2010 passed by Deputy
Director of Consolidation, Ghazipur.

Order Date :- 1.7.2010
SL