Court No. - 6 Case :- WRIT - C No. - 4532 of 2010 Petitioner :- Bihari Respondent :- State Of U.P. And Others Petitioner Counsel :- Digvijay Tiwari Respondent Counsel :- C.S.C.,A.K. Misra,Mahesh Narain Singh Hon'ble Pankaj Mithal,J.
A case No. 106/98/32/26 -2001 was registered under Section
198(4) of U.P.Z.A & L.R. Act and the same has been allowed
against which the revision has also been dismissed.
Learned counsel for the petitioner submits that earlier the
complaint of respondent 6 to the same effect which was registered
as Case No. 79 under Section 198(4) of the Act was rejected and
therefore, the impugned order cancelling the ‘patta’ could not have
been pressed.
Learned Standing counsel to obtain instructions as to how two
different cases in respect of the same subject matter have been
registered and whether the order dated 22.9.1998 (annexure 3 ) to
the writ petition is an order rejecting the complaint or not.
Put up on Tuesday ie. 9.2.2010.
Order Date :- 2.2.2010
SKS