In the High Court of Judicature for Rajasthan Jaipur Bench **
Civil Writ Petition No.10197/2009
Vinod Kumar @ Bablu Versus Div. Commnr. & Ors
Date of Order ::: 19/05/2010
Hon’ble Mr. Justice Ajay Rastogi
Mr. Amit Jindal, for petitioner.
Counsel inter-alia submits that 2.27 hectares of land was acquired and in lieu, 2.15 hectares of land was allotted after standard deduction of 0.12 hectre.
Main thrust of Counsel for petitioner is that after actual possession was handed over only of 1.56 hectares of land; but neither the Collector nor the Divisional Commissioner has considered factual aspect of the matter while deciding his application vide orders impugned.
Issue notice alongwith a copy of this order returnable within four weeks as to why petition may not be finally disposed of at admission stage. Notices be given Dasti, if desired. PF & Notices be filed within one week, failing which interim order shall stand vacated without reference to this Court.
In the meanwhile, respondents are directed to maintain status quo in regard to the land in dispute till further orders. Stay order will be effective only after service upon respondents.
(Ajay Rastogi), J.
K.Khatri/p1/
10197CW2009May19-IsSty.doc