Allahabad High Court High Court

Anar Devi vs Ram Gopal & Others on 13 August, 2010

Allahabad High Court
Anar Devi vs Ram Gopal & Others on 13 August, 2010
Court No. - 19

Case :- SECOND APPEAL No. - 854 of 2010

Petitioner :- Anar Devi
Respondent :- Ram Gopal & Others
Petitioner Counsel :- Vishal Khandelwal

Hon'ble Pankaj Mithal,J.

The courts below solely on the basis of mutation entries recording in the name
of the defendants which are disputed and are said to have been obtained ex-
parte, dismissed the suit of the plaintiff appellant for permanent injunction
over the land in dispute.

The submission is that mutation entries are not the documents of title and that
they are not conclusive proof of possession.

Issue notice to the respondents.

Until further orders of this Court, the parties are directed to maintain status
quo with regard to possession and nature of the land in dispute.

Order Date :- 13.8.2010
SKS