Court No. - 40 Case :- WRIT - B No. - 34899 of 1992 Petitioner :- Budhiram Respondent :- Chief Revenue Officer Gkp Petitioner Counsel :- S.L.Yadav,Smt.Shikha Singh Respondent Counsel :- Amrendra Singh,S.C. Hon'ble Bala Krishna Narayana,J.
List has been revised. None appears on behalf of the petitioner to press this
writ petition even though Sri Amrendra Singh learned standing counsel is
present on behalf of the respondent no. 4, 5 and 10.
By means of this writ petition the petitioner has prayed for quashing the
orders dated 03.06.1992 (Annexure no. 5 to the writ petition), 02,02,1991
(Annexure no. 3 to the writ petition) and 20.09.1990 (Annexure no. 1 to the
writ petition) passed by the respondent no. 1, 2 and 3 respectively.
I have examined the record and perused the impugned orders.
The orders passed by the consolidation officer as well as the Settlement
Officer Consolidation and Deputy Director of Consolidation are based upon
relevant considerations and supported by cogent reasons. There is nothing in
the writ petition indicating that the findings recorded in the impugned orders
suffer from any illegality or infirmity warranting any interference by this
court.
The writ petition has no merit and it is accordingly dismissed.
Order Date :- 4.2.2010
YK