Allahabad High Court High Court

Sudhakar Sharma vs Dy. Director Of Consolidation, … on 23 July, 2010

Allahabad High Court
Sudhakar Sharma vs Dy. Director Of Consolidation, … on 23 July, 2010
Court No. - 5

Case :- WRIT - B No. - 42296 of 2010

Petitioner :- Sudhakar Sharma
Respondent :- Dy. Director Of Consolidation, Bulandshahar & Others
Petitioner Counsel :- Kuldeep Kumar
Respondent Counsel :- C.S.C.

Hon'ble Sabhajeet Yadav,J.

Supplementary affidavit filed today is taken on record.

Issue notice to respondents no. 3, 4 and 5 returnable at an early date.

Respondents are directed to file counter affidavit within four weeks.
Petitioner shall have three weeks thereafter to file rejoinder affidavit.

List thereafter.

Till the next date of listing, parties are directed to maintain status-quo on
spot as existing at the time of allotment made by Consolidation Officer and
petitioner shall not be dispossessed from his chak in pursuance of order
passed by Settlement Officer of Consolidation and Deputy Director of
Consolidation.

Order Date :- 23.7.2010
Kamlesh Maurya