Allahabad High Court High Court

Suresh Chandra vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Suresh Chandra vs State Of U.P. And Others on 15 July, 2010
Court No. - 35

Case :- WRIT - C No. - 40706 of 2010

Petitioner :- Suresh Chandra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Smt. Priyanka Srivastava,R.K. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Anil Kumar,J.

Learned Standing Counsel has accepted notices for the
respondents no. 1 to 3. He prays for and is granted a month’s time
to file counter affidavit. The petitioner shall have two weeks
thereafter to file rejoinder affidavit.

List immediately thereafter.

It is stated in paragraph 11 of the writ petition that the petitioner is
still in possession of the land in question.

Considering the facts and circumstances of this case and effect of
Urban Land (Ceiling and Regulation Repeal ) Act, 1999, it is
directed that the status quo as on date with regard to the possession
over the land in dispute shall be maintained by the parties.

Order Date :- 15.7.2010
p.s.