Allahabad High Court High Court

Ram Surat vs Sri Ramayan And Others on 7 January, 2010

Allahabad High Court
Ram Surat vs Sri Ramayan And Others on 7 January, 2010
Court No. - 6

Case :- WRIT - B No. - 284 of 2010

Petitioner :- Ram Surat
Respondent :- Sri Ramayan And Others
Petitioner Counsel :- P.K. Dubey,Dharam Pal Singh,S. Niranjan
Respondent Counsel :- C.S.C.,Jayant Mohan,Mahesh Narain
Singh,Sachindra Mohan

Hon'ble Arun Tandon,J.

Proceedings under Section 34 of the Land Revenue Act have culminated in
the order of the Board of Revenue passed in Revision under Section 219 of
the Land Revenue Act against the petitioner. It is brought to the knowledge of
the Court that the petitioner has already filed a suit under Section 229-B of the
U.P.Z.A. & L.R. Act, including the relief for cancellation of the deed in
favour of the respondents, which is the basis for the order in their favour.
In the opinion of the Court no interference against the order is warranted.
However, it is clarified that the order impugned shall always be subject to the
orders to be passed on the regular side in the proceedings initiated by the
petitioner.

Writ petition is dismissed.

Order Date :- 7.1.2010
Pkb/