Allahabad High Court High Court

Smt. Jumarat And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Smt. Jumarat And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 9717 of 2010

Petitioner :- Smt. Jumarat And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ashutosh Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicants and the learned AGA and perused
the record.

It was submitted by the learned counsel for the applicants that applicant no. 1
and 2 (Smt. Jumarat and Najaru Shah respectively) are neither the purchaser
nor the witnesses of the sale deed. The sale-deed in question has been
executed in favour of applicant no. 3 (Salim).

The instant petition, so far as the applicant no. 3 is concerned, has no merit
and is dismissed.

Notice on behalf of respondent no.1 has been accepted by the learned AGA.

Issue notice to respondent no.2 by registered post for which necessary step
may be taken within two days.

Counter affidavit if any may be filed within four weeks and rejoinder
affidavit, if any, within one week thereafter.

List after expiry of the aforesaid period.

Till the next date of listing no coercive process shall be issued or executed
against the applicant nos. 1 & 2.

Order Date :- 2.4.2010

shailesh