Court No. - 34 Case :- FIRST APPEAL DEFECTIVE No. - 113 of 2009 Petitioner :- Uttar Pradesh Avas Evam Vikas Parishad Respondent :- Babu Ram And Others Petitioner Counsel :- Madan Mohan Respondent Counsel :- L.P.Singh,L.K.Singh Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Deficiency made good. Defect stands removed.
Admit.
Issue notice.
The appeal wil be heard and the stay of order impugned passed by the learned
Special Judge SC/ST Act/Additional District Judge, Bulandshahr in LAR No.
59 of 1987 dated 20.4.2009 will be operative subject to deposit of 50%
awarded amount by the appellants within a period of one month. If the said
amount is deposited then the further execution of the award shall remain
stayed. Earlier amount deposited by the appellants shall be adjusted toward
the said deposit.
Summon lower court record. List after the receipt of the record.
Order Date :- 11.1.2010
ssm