Allahabad High Court High Court

Sri Krishna vs State Of U.P. And Others on 17 June, 2010

Allahabad High Court
Sri Krishna vs State Of U.P. And Others on 17 June, 2010
Court No. - 40

Case :- WRIT - C No. - 35327 of 2010

Petitioner :- Sri Krishna
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ratnesh Kumar Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Krishna Murari,J.

Heard learned counsel for the petitioner and learned Standing counsel.

By the present petition, the petitioner, has approached this Court seeking

disposal of his application Under Rule 109-A regarding entry of his name in

the revenue record, submitted on 21.11.2009 which is said to be pending

before the Additional District Magistrate, Sikandarabad, Bulandshahr.

According to learned counsel for the petitioner, the petitioner was allotted

Patta in the year 1989 by the concerned Gaon Sabha and since then he is

cultivating the alleged land. However, his name has not been brought in the

revenue record in spite of order dated 11.11.1992 passed by Consolidation

Officer in Case No.870.

In view of the above, the writ petition is finally disposed of with the

observations that the petitioner may pursue his application said to be pending

before the Additional District Magistrate, Sikandarabad, Bulandshahr, who

shall consider and dispose of the same by passing a reasoned and speaking

order in accordance with law expeditiously.

Order Date :- 17.6.2010
Pr/-