Allahabad High Court High Court

Mohammad Umar Khan vs State Of U.P. And Others on 1 February, 2010

Allahabad High Court
Mohammad Umar Khan vs State Of U.P. And Others on 1 February, 2010
Court No. - 6

Case :- WRIT - C No. - 4146 of 2010

Petitioner :- Mohammad Umar Khan
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R.N. Yadav
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Pankaj Mithal,J.

The grievance of the petitioner is that the land in dispute plot no.
355 area 0.0530 has been recorded as manure pits in CH forms no.
41 and 45. The Gram Pradhan is trying to manipulate and to get
the same recorded in the name of his wife, in respect whereof, a
complaint has been made to the Sub-Divisional Officer
respondent no. 3 on 9.10.2009.

The averments made in the writ petition indicates that the
controversy requires consideration of factual aspects and it is not
possible in the writ Court to go into all these aspects. However, as
the learned Standing counsel submits that the matter can be taken
care of at the level of the respondent no. 3, the writ petition is
disposed of with the direction to the respondent no. 3 to consider
and decide the aforesaid objection within a period of 6 weeks from
the date of production of the certified copy of this order.

Petition disposed of.

Order Date :- 1.2.2010
SKS