Allahabad High Court High Court

Juthan Ram Nishad vs State Of U.P.Through Its Secy. … on 13 July, 2010

Allahabad High Court
Juthan Ram Nishad vs State Of U.P.Through Its Secy. … on 13 July, 2010
Court No. - 4

Case :- MISC. SINGLE No. - 324 of 2008

Petitioner :- Juthan Ram Nishad
Respondent :- State Of U.P.Through Its Secy. Estate Deptt. Lko.And 2 Ors.
Petitioner Counsel :- P.C.Agarwal
Respondent Counsel :- C.S.C.

Hon'ble Ritu Raj Awasthi,J.

Heard learned counsel for the petitioner as well as learned standing counsel
and perused the records.

The writ petition was filed for following reliefs:-

” (a) A suitable Writ, order or direction in the nature of mandamus
commanding the opposite party nos. 2 and 3 to make a suitable order of
extending the allotment of the premises.

(b) Issue any other suitable writ, order or direction as this Hon’ble Court may
deem fit and proper in the circumstances of the case.

(c) To allow the writ petition and award cost in favour of the petitioner.”

Learned counsel for the petitioner submits that during the pendency of the
writ petition, the petitioner moved an application for amendment challenging
the decision by which the extension of allottment of the premises in question
has been rejected by the Special Secretary-cum- State Property Officer,
Government of U.P.

Learned standing counsel, on the basis of instructions received from Sri Prem
Chandra, pairokar of the department, submits that the premises,in question has
been vacated on 06.02.2009. This fact is admitted to the counsel for the
petitioner.

In view of the above, the relief prayed in the writ petition cannot be granted.

The writ petition appears to have become infructuous. It is is accordingly
dismissed as infructuous.

Order Date :- 13.7.2010
Adhir