Court No. - 6 Case :- WRIT - C No. - 6421 of 2009 Petitioner :- Ram Kumar And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- R.B. Singh Respondent Counsel :- C.S.C.,M.N.Singh,Rakesh Tiwari Hon'ble Prakash Krishna,J.
This writ petition arises out of the proceedings under Section 34 of U.P.
Land Revenue Act. All the authorities have rejected the will set-up by the
respective parties.
No case for interference under Article 226 of the Constitution has been
made out.
The parties may take appropriate proceedings before appropriate forum to
establish their right, title and interest in a duly constituted suit before civil
court or revenue court.
The writ petition is found to be devoid of merit and is dismissed.
Order Date :- 1.7.2010
MK/
(Prakash Krishna, J)