Allahabad High Court High Court

Deep Chand & Others vs Sri Bhagvan & Others on 10 August, 2010

Allahabad High Court
Deep Chand & Others vs Sri Bhagvan & Others on 10 August, 2010
Court No. - 4

Case :- WRIT - B No. - 46932 of 2010

Petitioner :- Deep Chand & Others
Respondent :- Sri Bhagvan & Others
Petitioner Counsel :- Shachindra Mishra
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner.

It is contended that vide judgement and order dated 12.6.1988 this 
Court held that the civil court has no jurisdiction and the suit would lie 
before  the  revenue  court,   yet   a  suit   filed  by   the  petitioners   under 
Section 229­B of U.P.Zamindari Abolition & Land Reforms Act has 
been dismissed by the lower appellate court as well as by the Board 
of Revenue, on the ground that jurisdiction is vested in civil court. 

Prima­facie   from   a   perusal   of   the   orders   it   appears   that   the   two 
judgements are  per se  illegal and in the teeth of judgement of this 
Court. 

Issue notice to the respondent no. 1, who may file counter affidavit.

Steps be taken by registered post within ten days. 

Office shall issue notices returnable at an early date. 

List for admission on the date fixed by the office in the notice.

Until   further   orders   of   this   Court,   effect   and   operation   of   the 
impugned   order   dated   28.5.2008   passed   by   Additional 
Commissioner, Azamgarh Division, Azamgar and 16.12.2008 passed 
by the Board of Revenue shall remain stayed.
Order Date :- 10.8.2010
nd