Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Singh vs Additional Commissioner ...
2014 Latest Caselaw 2334 ALL

Citation : 2014 Latest Caselaw 2334 ALL
Judgement Date : 19 June, 2014

Allahabad High Court
Rajendra Singh vs Additional Commissioner ... on 19 June, 2014
Bench: Akhtar Husain Khan



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 21
 

 
Case :- MISC. SINGLE No. - 3295 of 2014
 

 
Petitioner :- Rajendra Singh
 
Respondent :- Additional Commissioner (Judicial)Lucknow Division Lko.&Ors.
 
Counsel for Petitioner :- Dinesh Kumar Mishra,Ratna Gupta
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Akhtar Husain Khan,J.

Learned standing counsel appeared and accepted notices  for opposite parties no. 1, 2 and 3.

Opposite party no.4 is a private party and he has not turned out. 

Issue notice to him.

Counter affidavit may be filed within four weeks.

Rejoinder affidavit may be filed within two weeks thereafter.

List after six weeks.

Heard learned counsel for the petitioner as well as learned standing counsel for opposite parties no.1, 2 and 3 on application for interim relief.

It is alleged  by learned counsel for the petitioner that the impugned order dated 27.5.2014 passed by Up Zila Adhikari/Assistant Collector Ist Class, Biswan, District Sitapur, opposite party no.2 is an interim order passed in Suit No.316/52/132/207 under Section 229B/209 of U.P.Z.A. & L.R. Act, Gram Itauri, Pargana Kondari Uttari, Tehsil Biswan, District Sitapur (Rajendra Singh Vs. Chamkaur Singh) filed by the petitioner for declaration of bhoomdhari rights under section 229B of U.P.Z.A. & L.R. Act.

The impugned order dated 27.5.2014 passed by Up Zila Adhikari is an interim order  and impugned order dated  6.6.2014 passed by Additional Commissioner (Judicial), Lucknow Division, Lucknow, opposite party no.1 has been passed  in Revision No.2014/0000617 under section 333 of U.P. Z.A. & L.R. Act (Rajendra Singh Vs.  Chamkaur Singh and others) filed  against the said  order dated  27.5.2014 passed by Up Zila Adhikari. Thus it is apparent that no final order has yet been passed  regarding suit filed by the petitioner under section 229B of U.P.Z.A. & L.R. Act. Section 331(4) of U.P.Z.A. & L.R. Act provides provision for second appeal  against final order  or decree passed in appeal. 

In view of above, writ petition may be entertained.

Heard learned  counsel for the petitioner as well as learned standing counsel for opposite parties no.1, 2 and 3 on application for interim relief.

A copy of the  order dated  26.5.2014 passed by Up Zila Adhikari has been filed by the petitioner alongwith writ petition as paper no.22.

Paper no.22 shows that Up Zila Adhikari has directed  parties to maintain status-quo by the said  order dated 26.5.2014 but later on he passed impugned order dated  27.5.2014  that till recovery of loan the creditors shall be deprived of the land. It is contended by learned counsel for the petitioner that  alleged loan has been taken by opposite party no.4 Chamkaur Singh, who has no right  on the land in suit under section 229B of U.P.Z.A. & L.R. Act.

In view of above, I am of the view that  parties  should maintain status-quo till the date of listing. Hence the parties are directed accordingly.     

Order Date :- 19.6.2014

R.U.

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter