2008 INSC 0535 SUPREME COURT OF INDIA Kamlesh Mittal Vs. Board of Revenue U.P. & Ors. C.A.No.8266 of 2004 (Dr.Arijit Pasayat,J., P.Sathasivam and Aftab Alam,JJ.) 21.02.2008 ORDER 1. Heard learned counsel for the parties. Considering the nature of the controversy, we direct that the claim of the appellant which is for about 7 Biswas, shall be alloted to her in Plot No. 4323 instead of Plot No. 4324 on the Western side. The appeal is accordingly disposed of. No costs. 1 SpotLaw