Allahabad High Court High Court

Rajendra Kumar And Others vs Collector, G.B. Nagar And Another on 4 February, 2010

Allahabad High Court
Rajendra Kumar And Others vs Collector, G.B. Nagar And Another on 4 February, 2010
Court No. - 6

Case :- WRIT - C No. - 4738 of 2010

Petitioner :- Rajendra Kumar And Others
Respondent :- Collector, G.B. Nagar And Another
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

The dispute in this writ petition is about plot no. 57 area 84 bigha situate at
village Motipur, Pargana Dankaur, Tehsil Sadar, District Gautam Budh
Nagar.

It is alleged that the aforesaid land was never declared by the predecessor in
interest of the petitioners under Section 8 of the U.P. Bhudan Yagya Act,
1952 but even then the said land is being treated as such in view of the order
of the Tehsildar dated 31.3.1961 against which the petitioners have now filed
appeal under Section 11(6) of the Act on 3.11.2009.

Petitioners have not filed the order of the Tehsildar dated 31.3.1961 and
contend that the said order is not being supplied to him.

Learned Standing Counsel as such is directed to produce the order dated
31.3.1961.

He prays for and is allowed two weeks for the purpose.

List on 22.2.2010.

Order Date :- 4.2.2010
RMY