Allahabad High Court High Court

Sushila Devi & Others vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Sushila Devi & Others vs State Of U.P. & Others on 14 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34597 of 2010

Petitioner :- Sushila Devi & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Aditya Kumar Yadav
Respondent Counsel :- C.S.C.,Atul Kumar

Hon'ble Rakesh Sharma,J.

Issue notice to respondents.

Sri Atul Kumar, Advocate has put in appearance on behalf of respondent Nos.
7 to 11 who prays for and is allowed 6 weeks time to file counter affidavit.
Respondent Nos. 1, 2, 3 and 4 may also file counter affidavit within the said
period.

As per learned counsel for the petitioner they had purchased the land from
erstwhile Zamindar whose writ petitions are pending disposal.

The litigation is with respect to land in dispute pending in the appropriate
revenue courts . The petitioners are still in possession over the land in dispute.

Sri Atul Kumar has disputed this fact. According to him the respondents are
patta holders and they are in possession. However, they have already been
required to file counter affidavit. List in the month of September, 2010.

Till the next date of listing the petitioner shall not be dispossessed from the
land in dispute and he shall be permitted to cultivate the same.

Order Date :- 14.6.2010
Sh