Allahabad High Court High Court

Suresh Giri And Others vs Board Of Revenue, U.P. Allahabad … on 1 February, 2010

Allahabad High Court
Suresh Giri And Others vs Board Of Revenue, U.P. Allahabad … on 1 February, 2010
Court No. - 6

Case :- WRIT - B No. - 4570 of 2010

Petitioner :- Suresh Giri And Others
Respondent :- Board Of Revenue, U.P. Allahabad And Others
Petitioner Counsel :- S.N. Pandey,A.K. Pandey
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Pankaj Mithal,J.

The only point arising in this petition is whether the Collector exercising suo
motu powers can initiate proceedings for cancellation of the pattas after
expiry of the period of limitation as prescribed under Section 198(6) of the
U.P. Z.A. & L.R. Act.

As agreed, list on 5.2.2010 for final disposal if possible.
Ordr Date :- 1.2.2010

RMY