Allahabad High Court High Court

Kripal Singh And Another vs The State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Kripal Singh And Another vs The State Of U.P. And Others on 13 January, 2010
Court No. - 6

Case :- WRIT - C No. - 1366 of 2010

Petitioner :- Kripal Singh And Another
Respondent :- The State Of U.P. And Others
Petitioner Counsel :- B.D. Mishra
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Arun Tandon,J.

This writ petition has been filed for the following relief :
“issue a writ, order or direction in the nature of mandamus
commanding the Up Zila Adhikari, Dhampur, Bijnor to provide
protection to the petitioners in view of Patta allotted to them vide
resolution dated 08.06.2009 and approved subsequently by the
Up Zila Adhikari, Dhampur, Bijnor in respect of village Nagla
Bhajja, Dhampur, Bijnor”.

In the opinion of the Court the proper remedy available to the
petitioner is to institute a suit for declaration/injunction under
Section 229-B/229-D, where the rights of the parties can be
examined.

Writ petition is dismissed.

Dated : 13.01.2010
VR/1366/2010