Allahabad High Court High Court

Radha Charan vs Gram Panchayat Maghera Thru Gram … on 12 July, 2010

Allahabad High Court
Radha Charan vs Gram Panchayat Maghera Thru Gram … on 12 July, 2010
Court No. - 1

Case :- SECOND APPEAL No. - 217 of 2010

Petitioner :- Radha Charan
Respondent :- Gram Panchayat Maghera Thru Gram Pradhan
Petitioner Counsel :- Rajesh Kumar Pandey

Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the appellant. This case is listed today for
admission. The service upon sole respondent is deemed to be sufficient vide
order of the Court dated 6.5.2010.

The appeal is admitted on substantial question of law whether the possession
of the plaintiff appellant over the property in suit is unauthorized as he claims
valid allotment ?

Issue notice to the respondent returnable at an early date.

The interim order is extended till next date of listing.

Order Date :- 12.7.2010

CPP/-