Allahabad High Court High Court

Vijay Kumar Saurabh vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Vijay Kumar Saurabh vs State Of U.P. And Others on 30 July, 2010
Court No. - 2

Case :- WRIT - C No. - 44510 of 2010

Petitioner :- Vijay Kumar Saurabh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- D.S. Pandey
Respondent Counsel :- C.S.C.,Tej Bhan Singh

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Learned counsel for the petitioner contends that by the impugned
order issued on 25.01.2010, the petitioner’s allotment has been
transferred to another sector, but the installment and interest are
being charged w.e.f. 02.08.2006.

Sri Tej Bhan Singh appearing for the respondent prays for and is
allowed two weeks time to file counter affidavit. Rejoinder
affidavit may be filed withn a week.

List in the week commencing 30.08.2010.

In the meantime, the plots which have now been allotted by the
impugned order shall not be allotted to any other person.

Order Date :- 30.7.2010
Jaideep/-