Allahabad High Court High Court

Ram Singh vs Asstt. Collector Agra & Others on 13 July, 2010

Allahabad High Court
Ram Singh vs Asstt. Collector Agra & Others on 13 July, 2010
Court No. - 4

Case :- WRIT - C No. - 25826 of 1995

Petitioner :- Ram Singh
Respondent :- Asstt. Collector Agra & Others

Petitioner Counsel :- R.K.Yadav
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

This writ petition arises out of proceedings under Section 122 B of 

the U.P.Z.A. & L.R. Act. Notices in Z.A. Form of 49 Ka was issued 

to the petitioner on the allegation that he has encroached upon the 

Gaon   Sabha   land.   The   proceedings   were   contested   by   the 

petitioner on the allegation that he was in possession over the land 

in dispute for the last more than 35 years. Both the courts below 

have  found  that  he   has  failed  to   produce  any  evidence  for   his 

possession for last 35 years and the land in dispute was recorded 

in   consolidation   proceedings   for   ‘sarvajanik   khalihan’   and 

‘sarvajanik abadi’. The findings recorded by the courts below are 

based on the evidence brought on record by the parties.

Learned counsel for the petitioner has failed to point out any such 

illegality in the impugned judgment and that the findings have been 

recorded   either   by   ignoring   any   material   piece   of   evidence   or 

based on misreading of evidence.

In view of above, there is no scope of interference in the impugned 

order by this Court.

The writ petition, accordingly, stands dismissed.

13.07.2010
VKS/ WP 25826/95