Allahabad High Court High Court

All India Kaimur People’S Front … vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
All India Kaimur People’S Front … vs State Of U.P. & Others on 25 January, 2010
Chief Justice's Court

Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 3048 of 2010

Petitioner :- All India Kaimur People'S Front U.P.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Narendra Srivastava
Respondent Counsel :- C.S.C.

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

In this public interest litigation, allegation of the writ petitioner is
that various persons having no lawful authority are excavating
minerals unauthorizedly from the reserved forest area and Kaimur
Wild Life Sanctuary in connivance with the local authorities and
accordingly, prayer has been made to direct an enquiry by the
Central Bureau of Investigation or any other independent agency.

Having heard Mr. Narendra Srivastava, learned counsel for the
writ petitioner, Mr. M.S. Pipersenia, learned Standing Counsel for
the State of U.P. and taking into consideration the facts and
circumstances of the case, we are of the opinion that the writ
petitioner shall be well advised to represent before the Chief
Secretary of the State for the redressal of its grievance.

On the writ petitioner doing so, the Chief Secretary, shall direct
such action as is permissible in law without unnecessary delay.

It is made clear that we have not expressed any opinion in regard
to the claim made by the writ petitioner and that shall be
considered by the Chief Secretary in accordance with law.

Writ petition stands disposed of, accordingly.

Order Date :- 25.1.2010
RKK/-

(C.K. Prasad, CJ)

(Arun Tandon, J)