Allahabad High Court High Court

Madan Lal And Another vs Deputy Director Of Consolidation … on 13 January, 2010

Allahabad High Court
Madan Lal And Another vs Deputy Director Of Consolidation … on 13 January, 2010
Court No. - 5

Case :- WRIT - B No. - 1423 of 2010

Petitioner :- Madan Lal And Another
Respondent :- Deputy Director Of Consolidation And Others
Petitioner Counsel :- Umesh Chandra Tiwari
Respondent Counsel :- C.S.C.,Chandra Bhan Kushwaha

Hon'ble Sabhajeet Yadav,J.

Heard learned counsel for the petitioners and learned Standing Counsel for
respondents.

By impugned order dated 22.10.2009 passed by Deputy Director of
Consolidation, Budaun the revision filed by petitioners was dismissed and the
order dated 27.8.2009 passed by Settlement Officer of Consolidation was
affirmed, as a consequence of which, the Consolidation Officer was directed
to carry out the order dated 27.8.2009 passed by Settlement Officer of
Consolidation.Since the dispute is still pending before Consolidation Officer,
therefore, he was directed to decide the said disputed on merit after hearing
the parties of the proceeding by the Settlement Officer of Consolidation and
Dy. Director of Consolidation.

In this view of the matter, I do not find any illegality in the impugned order so
as to call for any interference in the writ petition. Accordingly the writ
petition is dismissed.

Order Date :- 13.1.2010
LJ/-