Court No. - 34 Case :- WRIT - C No. - 40654 of 2010 Petitioner :- Virendra Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- R.K. Pandey Respondent Counsel :- C.S.C.,D.D. Chauhan,Vivek Srivastava Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of present writ petition the petitioner has challenged the order dated
16th March 2010, whereby the District Magistrate, Agra in exercise of power
under Section 117(6) of the U.P.Z.A. & L.R. Act has modified the
Government order dated 05.09.1986 and the land which was earlier in the
name of Gaon Sabha, has transferred/ allotted the same to Rajkiya Charma
Sansthan. The Additional District Magistrate (A.D.M.), Agra vide order dated
25.03.2010 again allotted the same land to Rajkiya Polytechnic,Agra.
Learned counsel for the petitioner submits that the said land can not be
allotted by the respondents as he was granted Patta of the said land by the
Gaon Sabha.
Heard learned counsel for the parties.
The grievance of the petitioner is misconceived as the petitioner was granted
Patta from the Gaon Sabha and on that basis the consolidation authority only
recognized the same but never afforded any right to the petitioner in respect of
the land in question. More so, the land belongs to Gaon Sabha and the
petitioner has no right to claim over the same.
The writ petition has no force and is accordingly dismissed. No order as to
costs.
Order Date :- 19.7.2010
Abhishek Sri.