Allahabad High Court High Court

Smt. Imarti Devi & Others vs State Of U.P. & Others on 11 August, 2010

Allahabad High Court
Smt. Imarti Devi & Others vs State Of U.P. & Others on 11 August, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 825 of 2010

Petitioner :- Smt. Imarti Devi & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ranjit Saxena

Hon'ble Pankaj Mithal,J.

The substantial question of law which arises in this appeal is whether the
seizure of shop of the plaintiff-appellants for the period 3.12.1979 to
27.11.1980 was illegal as the G.O. dated 4.12.1979 had come later on and if
so whether he is entitle for damages.

Admit.

Issue notice to the respondents.

Order Date :- 11.8.2010
SKS