Allahabad High Court High Court

Parideen Pasi vs State Of U.P. Through … on 17 June, 2010

Allahabad High Court
Parideen Pasi vs State Of U.P. Through … on 17 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5795 of 2010

Petitioner :- Parideen Pasi
Respondent :- State Of U.P. Through Secy.Revenue Lucknow And Others
Petitioner Counsel :- Sharad Mishra
Respondent Counsel :- C.S.C.,R.N.Gupta

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Heard parties counsel and perused record.

Grievance of the petitioner is that he is in possession of land of Khasra
No.234, measuring 0.253 hectare situate in village Kherwa Amjadpur,
Pargaha and PS. Sandi, Tahsil Bilgram, District Hardoi. Submission is that
the petitioner has constructed a house over the land but the members of Gram
Sabha and the village Pradhan are dispossessing the petitioner from the land
in question using muscle power.

The controversy involves disputed question of fact which can be adjudicated
by the competent authority.

Accordingly, liberty is given to petitioner to approach the Collector, Hardoi
who shall look into the controversy and decide the same in accordance with
law expeditiously and preferably, within a month from the date of receipt of a
certified copy of this order and communicate decision.

The writ petition is finally disposed of.

Order Date :- 17.6.2010
Rajneesh)