Allahabad High Court High Court

Sher Alam vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Sher Alam vs State Of U.P. And Others on 28 July, 2010
Chief Justice's Court

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 42017 of
2010

Petitioner :- Sher Alam
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shatrughan Singh
Respondent Counsel :- C.S.C.

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

The petitioner has filed this public interest litigation alleging that
persons named in paragraph no. 6 were given the benefit of a
scheme though they were not entitled to the same. An enquiry has
been conducted by the District Assistant Registrar in respect of the
said persons. A report has been prepared, which has been filed
before us and we have taken the same on record. The report
indicates that the said persons have not received any benefits.

We are of the view that this is not a fit case to be entertained as
public interest litigation. With the above observation, petition
stands disposed of.

Order Date :- 28.7.2010
VMA

(F.I. Rebello, C.J.)

(A.P. Sahi, J.)