Allahabad High Court
Tahir vs State Of U.P. And Others on 6 January, 2010
Court No. - 6 Case :- WRIT - C No. - 247 of 2010 Petitioner :- Tahir Respondent :- State Of U.P. And Others Petitioner Counsel :- Neeraj Kumar Tripathi Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Arun Tandon,J.
Heard learned counsel for the parties.
In the opinion of the Court this writ petition is totally misplaced. If certain
persons have encroached upon the land in question, which is stated to have
been allotted in favour of the petitioner, it is always open for the petitioner to
initiate proceedings for their eviction in accordance with the provisions of
U.P. Zamindari Abolition and Land Reforms Act.
The present writ petition is dismissed subject to the observations made above.
Order Date :- 6.1.2010
Sushil/-