Allahabad High Court High Court

Domai vs State Of U.P. & Ors. on 13 July, 2010

Allahabad High Court
Domai vs State Of U.P. & Ors. on 13 July, 2010
Court No. - 6

Case :- WRIT - C No. - 34822 of 2010

Petitioner :- Domai
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Pradeep Kumar
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Learned counsel for the petitioner accepts the legal position that
against the impugned order dated 31st May, 2010 a second appeal
will lie under Section 331(4) of the U.P.Z.A. & L.R. Act before
the Board of Revenue.

In this view of the matter, the writ petition is dismissed on the
ground of availability of filing a second appeal.

Office is directed to return the certified copy of the impugned
order to the learned counsel for the petitioner if he so desires.

Order Date :- 13.7.2010
Akv