Court No. - 5 Case :- WRIT - B No. - 69220 of 2009 Petitioner :- Ashpatali Respondent :- Deputy Director Of Consolidation And Others Petitioner Counsel :- Niraj Tiwari Respondent Counsel :- C.S.C.,Rajeev Kumar Mishra Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the parties.
By this petition, the petitioner has challenged the order dated 23.9.2009
passed by Deputy Director of Consolidation, Azamgarh in Revision No. 1872
(Aspatali Vs. Shivanand and others) under Section 48 of C.H. Act. By said
order the Deputy Director of Consolidation, Azamgarh has refused to interfere
in the order dated 25.10.2008 passed by Consolidation Officer Ist Azamgarh
whereby he has open the case for adjudication on merit at instance of
application moved by respondent no. 3.
I have considered the submissions of learned counsel for the petitioner and
perused the record. In given facts and circumstances of the case in my opinion
at this stage the right of petitioner has not been impaired by order of
consolidation authorities. Accordingly, the writ petition is hereby dismissed.
Order Date :- 7.1.2010
KKM