Allahabad High Court High Court

Matsya Jivi Sahakari Samiti Ltd. vs Board Of Revenue U.P. At Allahabad … on 12 July, 2010

Allahabad High Court
Matsya Jivi Sahakari Samiti Ltd. vs Board Of Revenue U.P. At Allahabad … on 12 July, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL No. - 915 of 2010

Petitioner :- Matsya Jivi Sahakari Samiti Ltd.
Respondent :- Board Of Revenue U.P. At Allahabad & Others
Petitioner Counsel :- Suresh Chandra Varma,Satyendra Kumar
Singh
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

Considering that this appeal arises in respect of a challenge of an
order passed in a revision and also the view taken by us in the case
of Smt. Ram Lali Mishra Vs. State of U.P. & Ors.,Special
Appeal No. 1008 of 2010, decided on 01.07.2010, the present
appeal is not maintainable, hence dismissed as not maintainable.

                              (A.P. Sahi, J.)    (F.I. Rebello, C.J.)

Order Date :- 12.7.2010
AHA