Court No. - 6 Case :- WRIT - C No. - 4567 of 2010 Petitioner :- Smt. Nanhi Respondent :- The State Of U.P. And Others Petitioner Counsel :- C.V.S. Raghuvanshi Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Pankaj Mithal,J.
Petitioner by means of this writ petition has challenged the order
dated 24.1.2008 passed by Pargana Adhikari, Dhampur under Rule
176-A of the Rules under U.P.Z.A. and L.R. Act whereby it has
been held that as the term of 5 years of asami ‘patta’ granted to the
petitioner has expired, the land in dispute be recorded in the name
of the Gaon Sabha.
Against the aforesaid order petitioner has a statutory remedy of
filing revision under Section 333 of the Act.
In view of the alternative remedy available to the petitioner, I am
not inclined to entertain this writ petition.
It is dismissed accordingly.
Order Date :- 3.2.2010
SKS