Court No. - 4 Case :- WRIT - C No. - 35933 of 1995 Petitioner :- Land Management Committee & Another Respondent :- Upper Zila Adhikari & Others Petitioner Counsel :- Vk Singh,Girish Kumar Yadav Respondent Counsel :- C.S.C.,K.M. Sinha Hon'ble Krishna Murari,J.
Perusal of the record and facts of the case are that the proceedings
for cancellation of patta granted in favour of respondent nos. 2 to
22 were initiated by the petitioner-Gaon Sabha. The respondent
No.1, Additional Collector dismissed the proceedings on the
ground that the Civil Suit for injunction filed by the allottee was
decreed in their favour and respondents were restrained from
interfering in their possession. Further finding was recorded that
the allotment was validly made and was duly approved but after
the election, the proceedings have been initiated malafide.
In view of the aforesaid finding recorded by the Collector while
dismissing the application there is no reason for this Court to
interfere in the impugned order.
The writ petition accordingly stands dismissed.
Order Date :- 2.7.2010
VS.