Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 35711 of 2010 Petitioner :- Acharya Atul Krishna Goswami And 14 Others Respondent :- State Of U.P. Thru Chief Sec. Lko. And Others Petitioner Counsel :- R.K. Srivastava Respondent Counsel :- C.S.C.,D.S. Chaudhary Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
The petitioners contend that a land was acquired for the KUMBH
MELA and now the land should be preserved as MELA
KSHETRA. It is also contended that there are encroachments on
the said land.
The land vests in the State Government. It is for the State
Government to take such steps to which it is entitled to do for the
use of the land. At the same time, the State Government is duty
bound, in the event, there is any encroachment to take steps to
remove the encroachment.
With the above observation, the petition is disposed of.
(F.I. Rebello,CJ)
(A.P. Sahi,J)
Order Date :- 1.7.2010
RK