Allahabad High Court High Court

Ram Kailash Singh And Another vs State Of U.P. And Others on 6 July, 2010

Allahabad High Court
Ram Kailash Singh And Another vs State Of U.P. And Others on 6 July, 2010
Court No. - 35

Case :- WRIT - C No. - 708 of 2010

Petitioner :- Ram Kailash Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Raj Karan Yadav
Respondent Counsel :- C.S.C.

Hon'ble Vineet Saran,J.

Hon’ble Ran Vijai Singh,J.

In substance the matter relates to the correction of the name of the petitioners
in the revenue record. It appears that the land was earlier declared as surplus
but later on the same has been exempted as the land in dispute was beyond the
purview of provisions of Urban Land (Ceiling and Regulation) Act,1976 . It is
contended by learned counsel for the petitioners that even after this order the
name of the petitioners have not been recorded in the revenue record.
Aggrieved by that the present writ petition has been filed.
In this writ petition, a counter affidavit has been filed by the State
respondents. In paragraph 6 of the counter affidavit, it has been stated that an
order has been passed directing the Tehsildar Phoolpur,District Allahabad to
expunge the name of the State Government from the revenue record and to
enter the name of the petitioners in the disputed land. Sri Raj Karan Yadav
learned counsel for the petitioners submits that the order referred in paragraph
6 of the counter affidavit has not been sent to the Tehsildar,Tehsil Phoolpur.
Refuting the submissions of learned counsel for the petitioners learned
Standing has shown the order dated 23.1.2010 passed by Assistant Engineer
Urban Land Ceiling Allahabad, from the perusal of which, it transpires that
Tehsildar has been directed to enter the name of the petitioners in the revenue
record.

After hearing learned counsel for the petitioners and learned Standing
Counsel, the writ petition is disposed of with the directions to the respondent
no.3 to send the order dated 23.1.2010 to the Tehsildar, Phoolpur for
appropriate action within a period of four weeks’ from the date of receipt of
certified copy of the order of this Court.

Order Date :- 6.7.2010
PKB