Court No. - 40 Case :- WRIT - B No. - 42888 of 2002 Petitioner :- Vimala Devi Respondent :- D.D.C. Gorakhpur & Others Petitioner Counsel :- S.P.K. Tripathi Respondent Counsel :- C.S.C,S.N. Tripathi Hon'ble Bala Krishna Narayana,J.
Heard learned counsel for the applicant respondent no.3 and the learned AGA.
It has been submitted that although the interim order passed by this Court is
holding good to the extent that the respondents shall neither transfer nor
change the nature of the land in dispute, yet the police personnel of Police
Station Kothibhar, District Maharajganj are not permitting the applicant to
harvest the paddy crop sown by them without any authority of law.
In view of the above, the Station Officer of the Police Station Kothibhar,
District Maharajganj, is directed to appear before this Court on 27.1.2010 and
to show cause under what authority, the police personnel of Police Station
Kothibhar , District Maharajganj, are interfering with the petitioner’s right to
harvest the paddy crop sown by her.
List on 27.1.2010
Order Date :- 13.1.2010
cps