1998 INSC 0786 SUPREME COURT OF INDIA Srinivasa Rao Vs. Land Tribunal C.A.No.11535 of 1995 (S.Saghir Ahmad and D.P.Wadhwa JJ.) 15.10.1998 ORDER The Text below is only a summarized version of the order pronounced While determining ceiling and surplus area of appellant authorities did not exempt area which appellant had applied for conversion of land to non agricultural land. Permission granted on 24.07.974. Tribunal as well as High Court concluded that permission granted would be of no use. Supreme Court held that Order of conversion passed on 24.07.1974 was well within period of four months in accordance with provision of Section 95 (5) where it was held that if applicant was not informed of Order of conversion within four months conversion shall be deemed to have been passed.