Allahabad High Court High Court

Krishna Nand Upadhyay vs Naib Tehsildar, Suriyawan And … on 4 January, 2010

Allahabad High Court
Krishna Nand Upadhyay vs Naib Tehsildar, Suriyawan And … on 4 January, 2010
Court No. - 6

Case :- WRIT - C No. - 71563 of 2009

Petitioner :- Krishna Nand Upadhyay
Respondent :- Naib Tehsildar, Suriyawan And Another
Petitioner Counsel :- Rahul Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Against the order impugned, passed by the Naib Tehsildar under Section 34 of
the Land Revenue Act, statutory remedy by way of Appeal under Section 210
and thereafter Revision under Section 219 of the Land Revenue Act is
provided for.

Writ petition is dismissed on the ground of availability of alternative statutory
remedy.

However, In the facts and circumstances of the case, this Court finds that the
first round of the litigation had travelled up to the Revisional Authority and
the matter was decided with certain observations. It is, therefore, provided
that the appeal, if any filed by the petitioner within one month from today,
shall be considered and decided expeditiously, if possible within six months
from the date the appeal is so filed.

It goes without saying that the order of the higher authority has to be carried
out in letter and spirit
Order Date :- 4.1.2010
Pkb/