Allahabad High Court
Mahendra Singh vs State Of U.P. & Ors. on 16 July, 2010
Court No. - 34 Case :- WRIT - C No. - 40549 of 2010 Petitioner :- Mahendra Singh Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Sanjay Tripathi Respondent Counsel :- C.S.C.,Anuj Kumar Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
The land in question is a Public Utility Land. The petitioner has no right or
title hence petitioner has no locus. However, if any encroachment is being
made on the public utility land of the Gaon Sabha the Sub. Divisional
Magistrate Mahoba is directed to take necessary action after measurement.
The writ petition is dismissed accordingly.
Order Date :- 16.7.2010
ssm