Allahabad High Court High Court

Anil Kumar Garg vs State Of U.P. And Others on 14 July, 2010

Allahabad High Court
Anil Kumar Garg vs State Of U.P. And Others on 14 July, 2010
Court No. - 34

Case :- WRIT - C No. - 40016 of 2010

Petitioner :- Anil Kumar Garg
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Kumar Mishra
Respondent Counsel :- C.S.C.,S.P. Shukla

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ petition, petitioner has prayed for a writ in the nature of
mandamus commanding the respondents no. 2 & 3 not to interfere in the
peaceful possession and occupation of shop no. 10, Nehru Market Near
Nandini Cinema Jhansi.

Having heard learned counsel for the parties but without prejudice to the
merits of the case, if the petitioner is legally occupant of the said shop and it is
not the property of Nagar Nigam , Jhansi, then Nagar Nigam shall not
interfere with the peaceful possession of the petitioner except in accordance
with law law.

With aforesaid observation, the writ petition is finally disposed of.

Order Date :- 14.7.2010
RKS/