Allahabad High Court High Court

Sumer Singh vs State Of India Through Secretary … on 4 February, 2010

Allahabad High Court
Sumer Singh vs State Of India Through Secretary … on 4 February, 2010
Chief Justice's Court

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 55174 of 2009

Petitioner :- Sumer Singh
Respondent :- State Of India Through Secretary Home And Others
Petitioner Counsel :- B.D. Mishra
Respondent Counsel :- Csc

Hon'ble Chandramauli Kumar Prasad,Chief Justice
Hon'ble Arun Tandon,J.

List has been revised.

Nobody appears on behalf of the writ petitioner.

Prayer of the writ petitioner in the writ petition is for creation of an
independent Gram Panchayat at Village Raksha on his plea that
the population of the said village is more than 1450.

By order dated 27.10.2009, this Court directed the Secretary,
Panchayat Raj to consider the writ petitioner’s claim.

A counter affidavit has been filed in which order dated 24.12.2009
has been placed on record, wherein the plea for constitution of
independent Gram Panchayat has been turned down. It has been
observed in the said order that the population of the village in
question is 798, which is much less than the required population
for constitution of a Gram Panchayat.

Writ petitioner, if so advised, may challenge the aforesaid order in
an appropriate proceeding.

This writ petition stands dismissed.

Order Date :- 4.2.2010
RKK/-

(C.K. Prasad, CJ)

(Arun Tandon, J)