Allahabad High Court High Court

Channu Ram vs State Of U.P. Thru’ Secretary … on 7 July, 2010

Allahabad High Court
Channu Ram vs State Of U.P. Thru’ Secretary … on 7 July, 2010
Court No. - 21

Case :- WRIT - C No. - 33433 of 2010

Petitioner :- Channu Ram
Respondent :- State Of U.P. Thru' Secretary Revenue Deptt. & Others
Petitioner Counsel :- Brahma Deo Mishra
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Present writ petition has been filed by the petitioner contending therein that he
was given Patta by Pradhan and Sub Divisional Magistrate, Sadar Varanasi
on 6.7.1993 and has further tried to contend that he is being sought to be
dispossessed by the respondent nos. 5 to 9.
The remedy of the petitioner lies in filing suit for getting injunction, in case
private incumbents are infringing or impringing upon his right.
Consequently, present writ petition is dismissed on the ground of alternative
remedy.

Order Date :- 7.7.2010
T.S.