Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amar Singh And Another vs Natthu Lal And Others
2011 Latest Caselaw 1765 ALL

Citation : 2011 Latest Caselaw 1765 ALL
Judgement Date : 17 May, 2011

Allahabad High Court
Amar Singh And Another vs Natthu Lal And Others on 17 May, 2011
Bench: Rajes Kumar



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 4
 

 
Case :- MATTERS UNDER ARTICLE 227 No. - 1099 of 2011
 

 
Petitioner :- Amar Singh And Another
 
Respondent :- Natthu Lal And Others
 
Petitioner Counsel :- Krishna Kumar Mishra
 

 
Hon'ble Rajes Kumar,J.

The petitioners filed a suit for permanent injunction in respect of gata no. 292 along with stay application. An ex-parte interim order has been granted on 1.4.2010. The opposite parties filed written statement and on consideration of the averments made in the written statement and hearing the parties, the application for the interim relief has been finally rejected on 24.4.2010 and appeal filed against the said order has also been dismissed. The trial court has rejected the stay application mainly on the ground that in respect of gata no. 292 in Writ Petition No. 17637 of 2008 arising from the consolidation proceeding this Court has directed the parties to maintain status-quo.

Learned counsel for the petitioners states that in consolidation proceeding, the plots have been exchanged and the petitioners have been alloted plot no. 292 and they are in possession over plot no. 292 which is apparent from the information received from the Assistant Consolidation Officer dated 6.11.2000 and further in Akar Patra no. 45. The names of the petitioners are duly mentioned inasmuch as in khasra and khatauni, which are at page nos. 35 and 36 of the petition, and the names of the petitioners are recorded and, therefore, the petitioners are entitled for interim order.

The matter requires consideration.

Issue notice to the respondents returnable at an early date. The petitioners may take steps to serve the respondents within 10 days by registered post.

List in the week commencing 18.7.2011.

Till the next date of listing, in respect of gata no. 292 the parties shall maintain status-quo.

Order Date :- 17.5.2011

OP

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter