Citation : 2023 Latest Caselaw 1981 UK
Judgement Date : 31 July, 2023
Office Notes,
reports, orders or
SL. proceedings or
Date COURT'S OR JUDGES'S ORDERS
No directions and
Registrar's order
with Signatures
WPMS No. 2049 of 2023
Hon'ble Sharad Kumar Sharma, J.
Mr. Parikshit Saini, Advocate, for the petitioner.
Mr. Gopal K. Verma, Advocate, for the respondents.
Put up this Writ Petition on 1st August, 2023, as fresh, in order to enable the learned counsel for the petitioner to satisfy the Court, as to what bearing would the provisions contained under Chapter 9 of the Land Revenue Act of 1901, which is inclusive of the provisions contained under Section 201, would have qua its conjoint reading of the Full Bench judgment of Smt. Shivraji and others Vs. Dy. Director of Consolidation, Allahabad and others as reported in 1997 SCC Online All 505.
(Sharad Kumar Sharma, J.) Dated 31.07.2023 Shiv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!