Allahabad High Court High Court

Smt. Maimoona Khatoon And Others vs Prin. Secy. Ministry Of P.W.D. And … on 22 January, 2010

Allahabad High Court
Smt. Maimoona Khatoon And Others vs Prin. Secy. Ministry Of P.W.D. And … on 22 January, 2010
Court No. - 6
Civil Misc. Recall Application No. 290960 of 2008

                 In
Case :- WRIT - C No. - 60448 of 2008

Petitioner :- Smt. Maimoona Khatoon And Others
Respondent :- Prin. Secy. Ministry Of P.W.D. And Others
Petitioner Counsel :- K.S. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Arun Tandon,J.

Hon’ble Dilip Gupta,J.

This writ petition was presented before this Court on 20th November, 2008
with the allegation that the respondents are constructing a road over the plot
of the petitioner without providing for compensation and without acquiring
the same. For the purpose reliance was placed upon the report of the Lekhpal
dated 21.03.2008, copy whereof has been enclosed as Annexure-3 to the writ
petition. The petitioner, therefore, prayed for a mandamus commanding the
respondents to stop the construction of the road as well as for a mandamus
commanding the respondents to vacate the land of the petitioner and to restore
it back to the petitioner. Lastly it was prayed that the respondents be directed
to pay compensation for the damages caused to the standing wheat crops and
solatium as required by Section 23(1-A) and 23(2) with interest thereon.
In the opinion of the Court the relief as prayed for cannot be entertained in
writ jurisdiction. It is still to be decided by any competent authority as to
whether any portion of the land of the petitioner has been encroached upon for
the purpose o construction of the road or not. Mere report of the Lekpal will
not suffice. Further it has to be determined as to what exact area of the
petitioner’s land has been encroached upon (if any such encroachment has
taken place) and as to whether the crops, as claimed by the petitioner, have
actually been damaged or not. The Court finds that the petitioner herself has
made a representation raising her grievances before the District Magistrate,
copy whereof has been enclosed as Annexure-6 to the writ petition.
In this background as well as in view of the stand taken by the Standing
Counsel that, instead of District Magistrate, the grievance of the petitioner can
be more appropriately examined by the Chief Development Officer,
Allahabad, a direction was issued permitting the petitioner to file a fresh
representation ventilating all her grievances before the Chief Development
Officer, Allahabad, who in turn was required to decide the same within the
time prescribed.

It appears that the petitioner has not filed the representation as permitted
under the order. He has made an application for recall of the order.
We find that no good ground to recall the order dated 24.11.2008. Petitioner
may either approach the Chief Development Officer, Allahabad as permitted
under the earlier order of the Court within two weeks from today or else she
may file a suit, wherein the issue, as to whether any land of the petitioner has
been encroached upon or whether any compensation is payable to the
petitioner or not, can be adjudicated after examining the evidence.
Application is disposed of.

Order Date :- 22.1.2010
Pkb/