Allahabad High Court High Court

Jamshed & Others vs Board Of Revenue & Others on 21 July, 2010

Allahabad High Court
Jamshed & Others vs Board Of Revenue & Others on 21 July, 2010
Court No. - 6

Case :- WRIT - B No. - 24275 of 2009

Petitioner :- Jamshed & Others
Respondent :- Board Of Revenue & Others
Petitioner Counsel :- Anupam Kulshrestha
Respondent Counsel :- C.S.C.,R.N. Srivastava,S.P. Sharma,V.K.
Singh,Vinod Sinha

Hon'ble Prakash Krishna,J.

List has been revised. None is present on behalf of the petitioners. Learned
counsel for the respondents, namely, Sri Vinod Sinha and Sri V.K.Singh
submits that the present writ petition arises out of mutation proceedings under
section 34 of the Land Revenue Act. The restoration application filed by the
respondents has been allowed and the matter has been restored back. No
prejudice has been caused to the petitioner. I find no merit in the writ petition.
The writ petition is dismissed. Interim order, if any stands vacated.

Order Date :- 21.7.2010
VPC