Allahabad High Court High Court

Shri Sant Lal And Others vs Cantonment Board Agra And Another on 9 August, 2010

Allahabad High Court
Shri Sant Lal And Others vs Cantonment Board Agra And Another on 9 August, 2010
Court No. - 34

Case :- WRIT - C No. - 45023 of 2001

Petitioner :- Shri Sant Lal And Others
Respondent :- Cantonment Board Agra And Another
Petitioner Counsel :- V.K.Birla,Atul Dayal
Respondent Counsel :- S.C.,C B Gupta

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ petition, the petitioners are praying for mandamus
directing the respondents not to interfere in the peaceful possession of the
petitioners in their respective shops.

Alongwith the objection in reply of the notices petitioner may file the
document issued by the Executive Officer, Cantonment Board, Agra relating
to the property declared freehold in their favour. The Executive Officer,
Cantonment Board, Agra shall decide the objection in accordance with law.

Till the decision of the Executive Officer, Cantonment Board, Agra the
petitioner shall not be evicted.

With the above observation, the writ petition is disposed of finally.

Order Date :- 9.8.2010
Bhaskar