Allahabad High Court High Court

Sri Tilkoo vs D.D.C. on 10 August, 2010

Allahabad High Court
Sri Tilkoo vs D.D.C. on 10 August, 2010
Court No. - 5

Case :- WRIT - B No. - 1758 of 1973

Petitioner :- Sri Tilkoo
Respondent :- D.D.C.
Petitioner Counsel :- R.K.Singh,Indal Singh,R.N. Singh,Rahul Sripat,S.N.
Singh
Respondent Counsel :- S.L.Yadava,B.L.Yadav,Sc

Hon'ble Vikram Nath,J.

Heard Sri Indal Singh, learned counsel for the petitioner.

This petition arises out of a chak allotment proceedings, which was filed in
the year 1973. No stay application was filed along with the writ petition.
Judgment of the Deputy Director of Consolidation must have been given
effect to in these 37 years and chaks must have been carved out as per the
judgment of the Deputy Director of Consolidation. The Court is prima face
not inclined to interfere in the writ petition at such a late stage.

Sri Indal Singh, learned counsel for the petitioner has sought to argue that the
area of the petitioner’s land original held by him has been substantially
reduced by more than 40 % in the allotment process. Along with the writ
petition no material was filed as Form CH 23 or the judgment and order of the
Consolidation Officer and the Settlement Officer Consolidation to establish
this fact.

In the opinion of the Court, in the absence of any material on record the
aforesaid argument of the petitioner cannot be considered.

Petition is accordingly dismissed.

Order Date :- 10.8.2010
SS