Allahabad High Court High Court

Kalian Singh vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Kalian Singh vs State Of U.P. & Others on 1 February, 2010
Court No. - 6

Case :- WRIT - C No. - 3415 of 2010

Petitioner :- Kalian Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- G.R.S. Pal
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Pankaj Mithal,J.

Petitioner alleges that he has been granted ‘patta’ of the land in
dispute and now some recommendation has been made by the
Tehsildar on 29.8.2009 recommending for deletion of his name
from the revenue records.

The prayer of petitioner is that the recommendation be quashed.

Admittedly till date on the basis of the alleged recommendation no
final order has been passed as such I am of the opinion that the
writ petition is premature. It is accordingly dismissed. As and
when final order is passed, petitioner is free to take recorse to legal
remedy available to him under law.

Order Date :- 1.2.2010
SKS