Allahabad High Court
Sardar Singh vs Additiional District Magistrate … on 5 August, 2010
Court No. - 19 Case :- WRIT - B No. - 46137 of 2010 Petitioner :- Sardar Singh Respondent :- Additiional District Magistrate (F/R) Deputy Director & Ors. Petitioner Counsel :- U.K. Rai,P.K. Tripathi,S.K. Tripathi Respondent Counsel :- C.S.C. Hon'ble Mrs. Poonam Srivastav,J.
Heard counsel for petitioner and Standing Counsel.
Revision before Dy. Director Consolidation, is still pending.
Grievance of petitioner is that since question of changing
possession may take place, therefore, request of petitioner’s
counsel is to issue a direction that possession may not be
disturbed. Further objection is that revision is time barred but Dy.
Director Consolidation is proceeding to hear the revision without
condoning the delay.
In my opinion, the writ petition is premature. Revision is still
pending and no final order has been passed by D.D.C.
Accordingly, the instant petition is dismissed.
Order Date :- 5.8.2010
Iss