Allahabad High Court High Court

Smt. Bipta Devi And Ors. vs Deputy Director Of Consolidation … on 10 May, 2010

Allahabad High Court
Smt. Bipta Devi And Ors. vs Deputy Director Of Consolidation … on 10 May, 2010
Court No. - 10

Case :- CONSOLIDATION No. - 336 of 2010

Petitioner :- Smt. Bipta Devi And Ors.
Respondent :- Deputy Director Of Consolidation Faizabad And Ors.
Petitioner Counsel :- A.K.Pandey
Respondent Counsel :- C.S.C.

Hon'ble Yogendra Kumar Sangal,J.

Heard learned counsel for the petitioners, Standing counsel for the
Respondent No. 1 and perused the record.

Earlier learned S.O.C. and D.D.C. has allotted chak to the
petitioners. They were not having any grievance against such
allotment. Earlier orders of learned D.D.C. and S.O.C. were
challenged before this Court in Writ Petition (Cons) No. 552/2006
and this Court has remitted the matter to learned D.D.C.

Learned counsel for the petitioners stated that without recording
any additional evidence and without any court instructions, learned
D.D.C. has reversed his finding without giving sufficient reasons.

Hearing to the respondents No. 2 to 5 are required in the matter.

Respondent No. 1 already represented by learned standing counsel.
Issue notice to respondents No. 2 to 6 for filing counter affidavit
within three weeks. Rejoinder affidavit, if any, be filed another
two weeks.

List immediately thereafter. In the meantime, learned standing
counsel be also filed counter affidavit, if any. During this period
impugned order passed by the learned D.D.C. shall remain stayed
till the next date of listing. It is further made clear that on any
ground if petitioners has sought any adjournment in this matter, the
stay order granted by this Court shall automatically stand vacated.

Order Date :- 10.5.2010
Rakesh