Allahabad High Court
Javitri & Another vs State Of U.P. & Others on 8 January, 2010
Court No. - 6 Case :- WRIT - C No. - 71340 of 2009 Petitioner :- Javitri & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Vishal Khandelwal Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
It is not in dispute that further transfer of holdings has taken place and
therefore the earlier application made by the petitioner for recall of the
mutation order appears to have lost all its efficacy.
In the opinion of the Court the remedy available to the petitioner is to file a
suit for cancellation of the sale deed and for such further relief, as he may be
advised.
Writ petition is dismissed.
Order Date :- 8.1.2010
Pkb/