Allahabad High Court High Court

Smt. Paana Devi vs Ram Kewal Mishra And Others on 6 July, 2010

Allahabad High Court
Smt. Paana Devi vs Ram Kewal Mishra And Others on 6 July, 2010
Court No. - 4

Case :- WRIT - C No. - 38634 of 2010

Petitioner :- Smt. Paana Devi
Respondent :- Ram Kewal Mishra And Others

Petitioner Counsel :- Siddhartha Srivastava,Himanshu Srivastava
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Issue notice to the respondent nos. 1, 2 and 5, who may file

counter affidavit. Petitioner shall take steps for service of notice on

the respondents by registered post within 10 days. Office shall

issue notices returnable at an early date.

List for admission after service of notice on the respondents.

Considering the facts and circumstances, until further orders of

this Court, the respondents are restrained from interfering in the

peaceful possession over the land in dispute. Respondents are

also restrained from cutting away the standing trees on the land in

dispute.

06.07.2010
VKS/ WP 38634/10