Allahabad High Court
Avesh Kumar And Another vs State Of U.P. And Others on 5 January, 2010
Court No. - 6 Case :- WRIT - C No. - 71899 of 2009 Petitioner :- Avesh Kumar And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Ashish Jaiswal Respondent Counsel :- C.S.C.,D.V. Jaiswal,Harsh Vikram Hon'ble Arun Tandon,J.
Nobody is present on behalf of the petitioner even in the revised reading of
the cause list.
The writ petition arises out of proceedings under Section 34 of the Land
Revenue Act. Disputed issues of title are involved and therefore it would be
appropriate that the petitioner may initiate proceedings for declaration of his
title under Section 229-B of the U.P.Z.A. & L.R. Act.
Writ petition is dismissed.
Order Date :- 5.1.2010
Pkb/