Allahabad High Court High Court

Ram Kumar And Others vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Ram Kumar And Others vs State Of U.P. And Others on 1 July, 2010
Court No. - 6

Case :- WRIT - C No. - 6421 of 2009

Petitioner :- Ram Kumar And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.B. Singh
Respondent Counsel :- C.S.C.,M.N.Singh,Rakesh Tiwari

Hon'ble Prakash Krishna,J.

This writ petition arises out of the proceedings under Section 34 of U.P.
Land Revenue Act. All the authorities have rejected the will set-up by the
respective parties.

No case for interference under Article 226 of the Constitution has been
made out.

The parties may take appropriate proceedings before appropriate forum to
establish their right, title and interest in a duly constituted suit before civil
court or revenue court.

The writ petition is found to be devoid of merit and is dismissed.

Order Date :- 1.7.2010
MK/

(Prakash Krishna, J)