Allahabad High Court High Court

Bachan Singh vs State Of U.P. & Ors. on 1 July, 2010

Allahabad High Court
Bachan Singh vs State Of U.P. & Ors. on 1 July, 2010
Court No. - 6

Case :- WRIT - B No. - 37470 of 2010

Petitioner :- Bachan Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Mukesh Chandra Gupta
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Admittedly, the petitioner has preferred a revision before the Board of
Revenue at Lucknow. The remedy of the petitioner is to approach the said
Court to obtain the interim order. No case for interference under Article 226
of the Constitution of India is made out.

The petition is rejected.

(Prakash Krishna, J.)

Order Date :- 1.7.2010
LBY