Allahabad High Court High Court

Girdhari Yadav vs D.D.C. Varanasi And Others on 15 July, 2010

Allahabad High Court
Girdhari Yadav vs D.D.C. Varanasi And Others on 15 July, 2010
Court No. - 5

Case :- WRIT - B No. - 39915 of 2010

Petitioner :- Girdhari Yadav
Respondent :- D.D.C. Varanasi And Others
Petitioner Counsel :- S.K. Singh,S.N. Yadav
Respondent Counsel :- C.S.C.,Mahesh Narain Singh,Subhash Gosain

Hon'ble Sabhajeet Yadav,J.

By impugned order dated 13.04.2010 passed by Deputy Director of
Consolidation the matter has been remanded back before Consolidation
Officer to decide afresh after hearing the parties and affording opportunity to
adduce their respective evidence. In this view of the matter, the rights and
interest of parties, in my considered opinion, has not been impaired by the
impugned order passed by Deputy Director of Consolidation. After decision
of Consolidation Officer, the aggrieved parties would have again opportunity
to prefer appeal and revision. Accordingly, I do not find any justification to
interfere in the matter at this stage. The writ petition stands dismissed
accordingly.

Order Date :- 15.7.2010
SL