Court No. - 1 Case :- MISC. BENCH No. - 6464 of 2010 Petitioner :- Vijay Kumar [ P.I.L. ] Respondent :- State Of U.P.Through The District Magistrate Barabanki And Petitioner Counsel :- V.K.Singh Respondent Counsel :- C.S.C Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
List revised.
No one is present on behalf of the petitioner to press this petition. The learned
Standing Counsel is present for respondents no.1 and 2.
By means of this writ petition in the nature of Public Interest Litigation, the
petitioner has prayed for issuance a direction in the nature of mandamus
commanding the opposite parties no.1 and 2 to remove the illegal possession
of opposite parties no.4 to 9 from the village Panchayat shop which was
constructed over gata No.595.
The dispute raised in the writ petition can not be looked into in writ
jurisdiction under Article 226 of the Constitution.
The writ petition is dismissed.
Order Date :- 13.7.2010
Prajapati