Citation : 2018 Latest Caselaw 1696 ALL
Judgement Date : 24 July, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 1 Case :- LAND ACQUISITION No. - 25702 of 2017 Petitioner :- Raj Bahadur Singh And Ors. Respondent :- State Of U.P.Through Prin.Secy.(Industrial Devp.Deptt.)& Ors Counsel for Petitioner :- Rajendra Pratap Singh,Surendra Pratap Singh Counsel for Respondent :- C.S.C.,Surya Bhan Pandey Hon'ble Vikram Nath,J.
Hon'ble Rajesh Singh Chauhan,J.
After hearing learned counsel for the petitioners, Sri H.A.B. Sinha, learned counsel for the State-respondents and Sri S.B. Pandey, learned counsel representing respondent Nos.2 and 3, learned counsel for the petitioners prays for sometime to file a supplementary affidavit in order to further substantiate his case.
Pleadings have already been exchanged in the matter by filing counter and rejoinder affidavits.
It is admitted to the parties that payment at the rate of Rs.45,00,000/- (forty five lakhs) per hectare has already been made to the petitioners.
Admit.
Notices need not be sent to the respondents as all the respondents are already represented.
Order Date :- 24.7.2018
Suresh/
[Rajesh Singh Chauhan,J.] [Vikram Nath,J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!