Allahabad High Court High Court

Anil S/O Late Raksha Ram vs State Of U.P. Thru Secy. Revenue & … on 1 February, 2010

Allahabad High Court
Anil S/O Late Raksha Ram vs State Of U.P. Thru Secy. Revenue & … on 1 February, 2010
Court No. - 1

Case :- MISC. BENCH No. - 804 of 2010

Petitioner :- Anil S/O Late Raksha Ram
Respondent :- State Of U.P. Thru Secy. Revenue & Ors.
Petitioner Counsel :- N.R. Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the petitioner Sri M.R. Tripathi and learned
State counsel Sri Brijesh Kumar.

Learned counsel for the respondents submitted that the petition for recording
the name in the revenue record is not maintainable.

The petitioner may approach the appropriate forum for recording the name in
the revenue record. The petition for the purpose is not maintainable.

The petition is dismissed.

Order Date :- 1.2.2010
vks