Allahabad High Court High Court

Ram Ratan And Others vs State Of U.P. And Others on 7 January, 2010

Allahabad High Court
Ram Ratan And Others vs State Of U.P. And Others on 7 January, 2010
Court No. - 6

Case :- WRIT - B No. - 362 of 2010

Petitioner :- Ram Ratan And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Suresh Chandra Verma,Devesh Kumar Verma
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

In the proceedings under Section 34 of the Land Revenue Act, resulting in the
impugned order by the Board of Revenue under Section 219 of the Land
Revenue Act, it has been recorded that the petitioner has not been found to be
the real sister of the deceased recorded tenure holder and, therefore, her
application for mutation has been rejected.

Counsel for the petitioners made an attempt to take the Court through various
evidence for challenging the findings so recorded.
I am of the considered opinion that serious issue of title, based on the
relationship with the deceased recorded tenure holder, are involved and
therefore appropriate remedy available to the petitioners to file a suit for
declaration of their title under Section 229-B of the U.P.Z.A. & L.R. Act.
Writ petition is dismissed subject to the observation made.
Order Date :- 7.1.2010
Pkb/