Court No. - 1 Case :- MISC. BENCH No. - 579 of 2010 Petitioner :- Bachan Singh S/O Raghuraj Singh Respondent :- State Of U.P. Thru Prin. Secy. Horticulture & Ors. Petitioner Counsel :- L.C. Tyagi Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
The petitioner has come forward with a case that there are about 33 brick
kilns who are running in the prohibited area of fruit belt, but he has not
impleaded any such brick kiln owner.
The petitioner has not brought anything on record to show that he is having
any grove in the vicinity, and only general and vague allegations have been
made in the writ petition.
In the absence of clear and specific pleadings and in the absence of any party
who is likely to be affected, the petition is not maintainable.
If the petitioner is aggrieved by any particular brick kiln, he may approach the
appropriate forum, may be the Civil Court or any other forum, as may be
provided under law.
The writ petition is dismissed with the aforesaid liberty.
Order Date :- 27.1.2010
Sachin