Allahabad High Court High Court

Raghvendra Singh @ Dabbu Singh vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Raghvendra Singh @ Dabbu Singh vs State Of U.P. & Others on 14 June, 2010
Court No. - 10

Case :- WRIT - C No. - 34599 of 2010

Petitioner :- Raghvendra Singh @ Dabbu Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kamal Tripathi
Respondent Counsel :- C.S.C.,V. Verma

Hon'ble Rakesh Sharma,J.

Hon’ble Sabhajeet Yadav,J.

Heard.

The petitioner is neither a valid allottee by the Kanpur Development
Authority. He could not even establish as to what connection he had with the
land in dispute. Anil Kumar Verma, respondent appears to be a valid allottee.
Accordingly a valid allottee has to be preferred than the gross stranger rather
encroacher. No ground is made out to make interference. Accordingly, the
writ petition is dismissed.

Order Date :- 14.6.2010
VPC