Allahabad High Court High Court

Mohd. Ilias vs Additional Commissioner And … on 2 February, 2010

Allahabad High Court
Mohd. Ilias vs Additional Commissioner And … on 2 February, 2010
Court No. - 6

Case :- WRIT - C No. - 4295 of 2010

Petitioner :- Mohd. Ilias
Respondent :- Additional Commissioner And Others
Petitioner Counsel :- Sankatha Rai,Dr. Vinod Kumar Rai,Vijay Kumar Rai
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Pankaj Mithal,J.

The argument advanced on behalf of the learned counsel for the
petitioner is that the revision of village map under the
consolidation proceedings having become final under Section 27
of the U.P. Consolidation of Holdings Act 1953, the same was not
liable to be corrected in exercise of powers under the U.P. Land
Revenue Act.

Learned Standing counsel has accepted notice on behalf of
respondents no. 1,2 and 3 and Sri Anuj Kumar, learned counsel
has accepted notice on behalf of respondent no. 4.

Issue notice to respondents no. 5 to 21.

All the respondents may file counter affidavit within six weeks.

List thereafter.

Until further orders of this Court parties are directed to maintain
status quo with regard to possession over the land in dispute.

Order Date :- 2.2.2010
SKS