2005 INSC 1051 State of U.P. & Others v. Jeet S. Bisht & Another (Supreme Court Of India) Interlocutory Application No. 8, 11, 15 In Slp(C) No. 6928 Of 1999 With W.P.(C) No. 164 Of 2002 | 17-11-2005 1. An additional affidavit on behalf of the State of U.P. is being filed which may be placed on record. It is stated that the lands which were identified, are the subject matter of certain litigation wherein orders of status quo had been passed. However, the Chief Secretary of the State, having regard to the importance of the matter, directed the Principal Secretary, Housing and Urban Planning Department, to give top priority to the matter of allotment of land for the purpose of construction of a building for the State Commission under the Consumer Protection Act. Learned Counsel appearing on behalf of the State of U.P. submits that he has instructions to say that one piece of land at Gomati Nagar has been identified for the said purpose. Let an affidavit to that effect be filed within two weeks. Reply thereto, if any, may be filed by the respondents within one week thereafter. 2. Let the matter appear on Board three weeks hence. The petitioners are directed to comply with the Office Report in the meantime. W.P. (C) No. 548/2003: 3. Rejoinder, if any, to the additional affidavit filed on behalf of the State of Orissa may be filed by the next date. W.P. (C) No. 164/2002: 4. Mr. N.N. Goswami, learned Senior Counsel appearing on behalf of the Union of India submits that by the next date fixed, the Union of India shall also file an 1 SpotLaw affidavit as regard the terms and conditions of service of the members of the National Commission. 2 SpotLaw