Court No. - 6 Case :- WRIT - C No. - 33089 of 2010 Petitioner :- Sanjay Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Jai Raj Singh,Kavita Tomar Respondent Counsel :- C.S.C.,D.D. Chauhan Hon'ble Prakash Krishna,J.
Connect this petition with Writ Petition No. 33088 of 2010
Learned counsel for the petitioner submits that the revenue entry in favour of
the petitioner has been expunged after seventeen years without giving any
opportunity of hearing. A bare perusal of the impugned orders would show
that the patta was cancelled on the premises that Ram Chandra Yadav,
convener, who executed the patta in June, 1999 was not an authorized person.
It has been further found that on the said patta, there is no signature of any
witness etc.
Learned counsel for the petitioner wants to produce the evidence by way of
supplementary affidavit in the present writ petition, which he would have
filed before the authority below had an opportunity been granted to him.
List after two weeks.
Order Date :- 12.7.2010
MK/
(Prakash Krishna, J)
Hon’ble Prakash Krishna,J.
The stay order granted earlier shall remain in operation till the next date of
listing.
Order Date :- 12.7.2010
MK/
(Prakash Krishna, J)