Allahabad High Court High Court

Sukhvir Singh vs State Of U.P. Thru. P.S. Housing & … on 2 April, 2010

Allahabad High Court
Sukhvir Singh vs State Of U.P. Thru. P.S. Housing & … on 2 April, 2010
Court No. - 35

Case :- WRIT - C No. - 17884 of 2010

Petitioner :- Sukhvir Singh
Respondent :- State Of U.P. Thru. P.S. Housing & Urban Devp. & Ors.
Petitioner Counsel :- Surendra Tiwari
Respondent Counsel :- C.S.C.,A.K. Mishra

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

A request for adjournment has been made by Sri A.K. Mishra, learned counsel
for the respondents. On his request, put up on 6.4.2010 as a fresh case.

Learned counsel for the petitioner apprehends that the petitioner may be
dispossessed by the next date. However, Sri Mishra states that the notices
under Section 9 have been issued to the petitioner and other similarly situated
persons on 22.3.2010 in which 15 days time has been granted for filing their
objections and as such there is no question of the petitioner being evicted till
6.4.2010.

In such view of the matter, no interim order is being passed. The matter shall
be considered on 6.4.2010.

Order Date :- 2.4.2010
p.s.