Allahabad High Court High Court

Pooran Lal Mali vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Pooran Lal Mali vs State Of U.P. & Others on 25 January, 2010
Court No. - 2

Case :- WRIT - C No. - 71952 of 2009

Petitioner :- Pooran Lal Mali
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Omkar Singh, Ashok Kumar Singh
Respondent Counsel :- C.S.C., Pratap Singh Rathor

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard the learned counsel for the petitioner and perused the
record.

By this writ petition the petitioner has prayed for a mandamus
directing the respondent nos. 2 and 3 not to dispossess the
petitioner from the flower shop situated in Dargah of Hazrat Shah
Vilayat Shahab Chhotey Sarkar, Budaun. The writ petitioner does
not refer any order of allotment or any other entitlement of the
petitioner to carry on the flower business at the place in question.
The writ proceedings are not appropriate proceeding for
adjudication of such disputes. For such disputes, it is for the
administration / Nagar Palika Parishad who is owner of the land,
as stated by the petitioner, to consider the grievance, if any.

The writ petition is dismissed with the aforesaid observations.

Order Date :- 25.1.2010
skv