Court No. - 6 Case :- WRIT - C No. - 4224 of 2010 Petitioner :- Hakikat Ali Respondent :- Additional Commissioner And Others Petitioner Counsel :- V.S. Kushwaha Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Pankaj Mithal,J.
In a suit for partition against the final decree, petitioner preferred revision
and the same has been dismissed by the impugned order dated 18.11.2009 on
the sole ground that the petitioner has not challenged the order accepting the
kurras prepared by the Amin.
The submission of the learned counsel for the petitioner is that the validity of
the final decree is required to be adjudicated separately and there is no
necessity of independently challenging the order accepting the kurras even
though the same was also under challenge in the revision.
Learned Standing Counsel has accepted notice on behalf of the respondent
nos. 1 to 3. The respondent no. 4 is represented by Anuj Kumar, Advocate.
Issue notice to the respondent nos. 5 to 20.
Until further order of the court, the parties are directed to maintain status quo.
Order Date :- 2.2.2010
RMY