Allahabad High Court High Court

Ranjit Mandal & Anr. vs State Of U.P. & Others on 12 January, 2010

Allahabad High Court
Ranjit Mandal & Anr. vs State Of U.P. & Others on 12 January, 2010
Court No. - 21

Case :- WRIT - C No. - 1291 of 2010

Petitioner :- Ranjit Mandal & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Sisodia,Atul Sisodia
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Present writ petition has been filed for quashing of the entry dated 04.01.1984
made in pursuance of order dated 06.08.1983, passed by respondent No.5 and
to delete the names of respondent Nos.7 to 10 entered in Basta Khatauni dated
04.01.1984.

Before this Court, it has been sought to be contended that the petitioner had
no knowledge or notice of the aforementioned proceedings, as such, such a
relief can be accorded.

Claim of the petitioner cannot be accepted and the writ petition is being
dismissed on the ground of latches. In case, the petitioner has any grievance,
then for declaration of his right, he can approach the concerned court by filing
civil suit for declaration of his right.

Present writ petition is dismissed.

Order Date :- 12.1.2010
SRY