Allahabad High Court High Court

U.P.Avas Evam Kikas Parishad . vs Ganga Saran And Others on 19 January, 2010

Allahabad High Court
U.P.Avas Evam Kikas Parishad . vs Ganga Saran And Others on 19 January, 2010
Court No. - 34

Case :- FIRST APPEAL No. - 354 of 1995

Petitioner :- U.P.Avas Evam Kikas Parishad .
Respondent :- Ganga Saran And Others
Petitioner Counsel :- P.K. Singhal
Respondent Counsel :- Malik Sayeeduddin,Ajeet Kumar,Manu Saxena,Y.D.
Sharma

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the parties.

This First Appeal has been preferred by the appellant against the judgment
and order dated 19.12.94 passed by District Judge, Bulandshahar in L.A.R.
Case no.128 of 1987.

Heard learned counsel for the parties.

Learned counsel for the appellants has vehemently argued various points in
support of his contention and has submitted that judgment and order passed
by the court below is illegal, perverse and against the law and the same cannot
be sustained in law as the relevant material has not been considered by the
court below.

We have examined the judgment and order passed by the court below in depth
and we have carefully perused the findings recorded by the court below, we
are in full agreement with the same.

Learned counsel for the appellants has failed to establish any illegality or
infirmity in the judgment and order of the court below.

The First Appeal is devoid of merits and is hereby dismissed.

Order Date :- 19.1.2010
R