Allahabad High Court High Court

Todi vs State Of U.P. And Others on 2 July, 2010

Allahabad High Court
Todi vs State Of U.P. And Others on 2 July, 2010
Court No. - 6

Case :- WRIT - C No. - 36341 of 2010

Petitioner :- Todi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Arun Kumar Verma
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Prakash Krishna,J.

It was not disputed by the learned counsel for the petitioner that the petitioner
is recorded as Assami in the revenue record. The Assami Patta can be granted
only for a maximum period of five years and that period has admittedly
expired.

The learned counsel for the petitioner submits that the land in question was
never recorded in the name of Gaon Sabha and therefore, the authorities
below were not justified in passing the impugned orders. The said argument is
wholly untenable. The fact that the petitioner is recorded as Assami, it follows
that there is a superior land holder i.e Gaon Sabha.

I find no merit in the writ petition. The petition is dismissed summarily.

Order Date :- 2.7.2010
IB

(Prakash Krishna,J)