Court No. - 6 Case :- WRIT - C No. - 42039 of 2010 Petitioner :- Chhagan Lal Pandey Respondent :- Board Of Revenue U.P. At Lucknow & Others Petitioner Counsel :- Anupam Kulshreshtha Respondent Counsel :- C.S.C. Hon'ble Prakash Krishna,J.
Notices on behalf of respondents No. 1 and 2 have been accepted by
learned Standing Counsel.
Issue notice to respondent No. 3.
One of the contentions of the petitioner is that the Board of Revenue has
recorded all the findings in favour of the petitioner but yet remanded the
matter back. It has also been found by it that the suit filed by the respondent
No. 3 under Section 229-B U.P.Z.A. & L.R. Act has been dismissed and as
such he has no right to claim the property in question. The matter requires
consideration.
Till further orders, the further proceedings consequent upon the order of
remand shall remain stayed.
(Prakash Krishna, J)
Order Date :- 21.7.2010
MK/