Court No. - 6 Case :- WRIT - C No. - 4680 of 2010 Petitioner :- Idris Beg Respondent :- State Of U.P. & Others Petitioner Counsel :- C.M. Rai Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Pankaj Mithal,J.
The order of eviction under Section 122-B of the U.P.Z.A. & L.R.
Act has been passed against the petitioner and the revision thereto
has been dismissed.
The submission of the learned counsel for the petitioner is that the
land in dispute is his ancestral land which is in his occupation for
the last over 40 years which has also been accepted by the
Tehsildar in its order. However, simply on the basis of wrong
entries which have now been made in the revenue records showing
the land to be of shreni 6(4) petitioner is not liable to be evicted.
Learned Standing counsel as well as Sri M.N. Singh, learned
counsel who has accepted notice on behalf of respondents no. 4
and 5 are allowed six weeks time to file counter affidavit. Two
weeks thereafter allowed to the petitioner.
List thereafter.
Until further orders of this Court, status quo with regard to
possession and nature of the land in dispute shall be maintained.
Order Date :- 4.2.2010
SKS