Allahabad High Court High Court

Ram Prakash vs Additional Commissioner … on 13 July, 2010

Allahabad High Court
Ram Prakash vs Additional Commissioner … on 13 July, 2010
Court No. - 6

Case :- WRIT - C No. - 39975 of 2010

Petitioner :- Ram Prakash
Respondent :- Additional Commissioner Saharanpur Division And Another
Petitioner Counsel :- Santosh Srivastava,Karuna Srivastava
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Prakash Krishna,J.

The writ petition is reported to be beyond time by 75 days. It is directed
against interlocutory order dated 23rd January, 2010 passed on an application
filed before the Additional Commissioner.

Shri D.D. Chauhan, learned counsel for Gaon Sabha submits that it has
been found that the petitioner is not a landless agricultural labourer. He is a
teacher in an education institution and possesses around 150 Bighas land.

Taking into consideration the nature of the order dated 23rd January, 2010,
no interference is called for in the present writ petition. It is open to the
petitioner to raise all the pleas before the authority concerned by filing an
appropriate application.

The writ petition is dismissed summarily.

Order Date :- 13.7.2010
MK/

(Prakash Krishna, J)