Allahabad High Court High Court

Shri Ram Mohan vs State Of U.P. Thru’ Collector & … on 2 April, 2010

Allahabad High Court
Shri Ram Mohan vs State Of U.P. Thru’ Collector & … on 2 April, 2010
Court No. - 4

Case :- WRIT - C No. - 27996 of 2008

Petitioner :- Shri Ram Mohan
Respondent :- State Of U.P. Thru' Collector & Others

Petitioner Counsel :- S.C. Tiwari
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

Suit   was   filed   by   the   plaintiff­petitioner   seeking   a   decree   of 

permanent   injunction   to   restrain   the   defendant­respondent   from 

interfering in his peaceful possession over the suit property and 

not to raise any construction forcibly. An application for temporary 

injunction was also moved. Both the courts below have rejected 

the temporary injunction application.

It is contended that the land in dispute was allotted to the petitioner 

by   the   Gaon   Sabha.   Both   the   courts   below   have   recorded   a 

categorical finding after appraising the evidence brought on record 

that   plaintiff­petitioner   had   failed   to   establish   that   he   was   in 

possession over the suit property or it was ever allotted to him by 

the Gaon Sabha. The courts below have further recorded a finding 

that the land in dispute is recorded as ‘navin parti’ in the revenue 

record.   Further   finding   has   been   recorded   that   the   defendants 

have already completed the construction of school building over 

the land in dispute.

Learned counsel for the petitioner has failed to point out any such 

infirmity   or   illegality   in   the   finding   recorded   by   the   two   courts 

below, which may warrant any interference by this Court.
The writ petition, accordingly, fails and stands dismissed.

02.04.2010
VKS/ WP 27996/08