Allahabad High Court High Court

Bhagwan Deen vs The State Of U.P. Thru’ Revenue … on 10 August, 2010

Allahabad High Court
Bhagwan Deen vs The State Of U.P. Thru’ Revenue … on 10 August, 2010
Court No. - 6

Case :- WRIT - C No. - 46632 of 2010

Petitioner :- Bhagwan Deen
Respondent :- The State Of U.P. Thru' Revenue Secretary Lucknow &

Another
Petitioner Counsel :- K.A. Qayyum
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard learned counsel for the petitioner.

The main relief claimed in the petition is a mandamus to command 

the Collector, Banda to consider and decide the application dated 

22.07.2010 filed by the petitioner.

It appears that petitioner immediately after moving the application 

before the Collector, without even giving him any time to consider 

the   application,   has   rushed   to   this   Court   seeking   a   writ   of 

mandamus.

Such  a  mandamus  is not liable  to  be  issued. The  writ  petition, 

accordingly, fails and stands dismissed.

10.08.2010
VKS/ WP 46632/10