Allahabad High Court High Court

Shiv Swaroop Sachan vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Shiv Swaroop Sachan vs State Of U.P. & Others on 4 January, 2010
Court No. - 36

Case :- WRIT - C No. - 70206 of 2009

Petitioner :- Shiv Swaroop Sachan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra Bhan Gupta
Respondent Counsel :- C.S.C.,Vivek Varma

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Sri Umesh Vats is appearing on behalf of respondents No. 2, 3 and 4. He
prays for and is granted ten days’ time to file the counter-affidavit. Rejoinder
affidavit may be filed within three days thereafter.

List for admission on 28.1.2010.

Raising a short grievance the present writ petition has been filed. The
contention of the petitioner is that he has deposited the entire amount under
the OTS Scheme but the respondents are not executing the sale-deed in
respect of the house in question. The matter requires consideration. Since the
dispute involves in the present writ petition is short, the writ petition will be
disposed of at the admission stage.

Order Date :- 4.1.2010
Zh