Allahabad High Court High Court

Nanhey Singh vs Chief Revenue Officer, & Others on 3 July, 2010

Allahabad High Court
Nanhey Singh vs Chief Revenue Officer, & Others on 3 July, 2010
Court No. - 4

Case :- WRIT - C No. - 24770 of 1995

Petitioner :- Nanhey Singh
Respondent :- Chief Revenue Officer, & Others
Petitioner Counsel :- B.L.Yadav
Respondent Counsel :- S.C.

Hon'ble Krishna Murari, J.

Case called out. No one has appeared on behalf of petitioner to
press the writ petition. However, I have perused the record.

By means of this petition, the petitioner has challenged the orders
passed by respondents no. 1 and 2 in proceedings under Section
122-B of the U. P. Zamindari Abolition and Land Reforms Act
directing his ejectment being an unauthorized occupant over the
Gaon Sabha land.

From a bare perusal of the two judgments, no such illegality is
reflected which may warrant interference by this Court. The writ
petition accordingly fails and stands dismissed.

Order Date :- 3.7.2010
Dcs