Allahabad High Court High Court

Tilak Dhari Lal And Others vs Deputy Director Of Consolidation … on 13 January, 2010

Allahabad High Court
Tilak Dhari Lal And Others vs Deputy Director Of Consolidation … on 13 January, 2010
Court No. - 5

Case :- WRIT - B No. - 1483 of 2010

Petitioner :- Tilak Dhari Lal And Others
Respondent :- Deputy Director Of Consolidation And Others
Petitioner Counsel :- M.K. Sharma,W.H. Khan
Respondent Counsel :- C.S.C.,Amrendra Singh

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioners and learned counsel appearing for
respondents no.2 and 3.

Respondents no.2 and 3 are directed to file counter affidavit within four
weeks. The petitioners shall have three weeks thereafter to file rejoinder
affidavit.

List thereafter.

Until further order of this Court, the effect and operation of order dated
23rd December, 2009 passed by Deputy Director of Consolidation in Revision
No.1235/906 Smt. Shanti Devi Vs. Tilakdhari and others and Revision
No.1235/907 Ajeet Kumar Vs. Tilakdhari and others u/s 48 of U.P.C.H. Act
shall remain stayed. The petitioners shall not be disturbed from their
respective possession over the chaks allotted to them at the stage of
Consolidation Officer as well as Settlement Officer of Consolidation in
respect of plot in dispute.

Order Date :- 13.1.2010
SL