Allahabad High Court
Giri Chand And Another vs Additional Commissioner And … on 3 August, 2010
Court No. - 6 Case :- WRIT - C No. - 45423 of 2010 Petitioner :- Giri Chand And Another Respondent :- Additional Commissioner And Others Petitioner Counsel :- Ayub Khan Respondent Counsel :- C.S.C Hon'ble Prakash Krishna,J.
The present writ petition arises out of mutation proceedings under Section 34
of the Land Revenue Act. The mutation proceedings are summary in nature
wherein right, title or interest are not decided.
No case for interference under Article 226 of the Constitution of India has
been made out.
The petitioner may take appropriate legal proceedings for establishment of
their rights before a competent court of law.
The writ petition is dismissed.
(Prakash Krishna, J)
Order Date :- 3.8.2010
MK/