1997 INSC 1226 SUPREME COURT OF INDIA Narayani Devi Vs. Mahendra Kr. Tripathi (M Punchhi and S R Babu JJ.) 19.12.1997 ORDER SLP (C) No. 4968/97: 1. In the impugned order dated 3-1-1997, the High Court has observed that M.K. Tripathi, the 1st respondent herein, would be permitted to contest the proceedings for allotment or release, as the case may be, and after a final order of allotment or release has been passed, he would be entitled to file a revision under Section 18 of U.P. Act No. 13 of 1972. It is the admitted position that a revision in that eventuality would not lie. It has been urged that the said direction be read as if the High Court was permitting the said respondent to move in a writ petition in the event of the final order of allotment or release going against him. As suggested, it is so clarified. With these observations, SLP (C) No. 4968/97 preferred by Smt. Narayani Devi would stand disposed of. SLP (C) No. 8481/97: 2. This cross-petition is dismissed on merit.