Court No. - 6 Case :- WRIT - B No. - 7777 of 2008 Petitioner :- Chandra Devi & Others Respondent :- Members, Board Of Revenue U.P. Allahabad & Others Petitioner Counsel :- S.K. Mishra Respondent Counsel :- C.S.C.,Vinay Khare Hon'ble Prakash Krishna,J.
Having heard the learned counsel for the parties, I do not find any merit in the
present writ petition. All the three authorities below have found that names of
the petitioners were fraudulently entered in the revenue record.
The learned counsel for the petitioners could not refer any document or
material to show as to how the names of petitioners were got entered in the
revenue record.
Sri Vinay Khare, learned counsel for the respondents, submits that the
revenue entry in favour of the petitioners was of only three months standing.
In other words, it was not a long standing entry.
In view of the findings recorded by all the three authorities below that names
of the petitioners were fraudulently entered in the revenue record, no
interference in the present case is called for under Article 226 of the
Constitution of India. The writ petition is dismissed.
However, it shall be open to the petitioners to take an appropriate proceeding
for adjudication of their rights before a competent Court of law.
(Prakash Krishna, J.)
Order Date :- 12.7.2010
LBY