Allahabad High Court High Court

Raj Banshi Sewa Sansthan Society … vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Raj Banshi Sewa Sansthan Society … vs State Of U.P. And Others on 4 January, 2010
Court No. - 1

Case :- WRIT - C No. - 69239 of 2009

Petitioner :- Raj Banshi Sewa Sansthan Society And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.K. Mani,O.P. Singh
Respondent Counsel :- C.S.C.,A.P. Tiwari,Mahesh Narain Singh,S.Singh

Hon'ble Arun Tandon,J.

It has been brought to the knowledge of the Court that against the order
passed by the Additional Collector (Administration), Gorakhpur dated 20th
November, 2009, petitioners have filed revision before the Commissioner,
Gorakhpur Division, Gorakhpur being Revision No. 96/99/G of 2009. The
certified copy of the memo of revision has been produced before this Court
today by the learned counsel for the respondent.

The Court finds that this writ petition is directed against an interim order
passed by the Additional Collector in proceedings under Section 198 (4) of
U.P. Zamindari Abolition and Land Reforms Act directing the parties to
maintain status quo.

Learned counsel for the respondent submits that the proceedings themselves
were not maintainable.

In view of the aforesaid, this writ petition is dismissed. However, it is left
open to the petitioner to raise all such objections before the Additional
Collector himself at the first instance.

Order Date :- 4.1.2010
Sushil/-