Allahabad High Court High Court

Brahmdutt And Others vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Brahmdutt And Others vs State Of U.P. And Others on 15 July, 2010
Court No. - 35

Case :- WRIT - C No. - 40574 of 2010

Petitioner :- Brahmdutt And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Tyagi
Respondent Counsel :- C.S.C.,Ashwani K. Misra

Hon'ble Vineet Saran,J.

Hon’ble Anil Kumar,J.

Heard Sri S.K. Tyagi, learned counsel for the petitioner as well as
learned Standing Counsel appearing for the respondents no. 1 and
2 and Sri Ashwani Kumar Mishra, learned counsel appearing for
the respondent no. 3.

Learned counsel for the parties have jointly stated that
notifications dated 16.10.2004 and 5.9.2005 issued under Sections
4 and 6 respectively of the Land Acquisition Act, which are under
challenge in this writ petition were challenged in Writ Petition No.
28505 of 2006 (M/s Sahara India Commercial Corp. Ltd. and
others Vs. State of U.P. and others) and other connected writ
petitions, which have been dismissed by a Division Bench of this
Court vide judgment and order dated 14.5.2010.

In such view of the matter, for the reasons and grounds given in
the aforesaid judgment and order dated 14.5.2010 passed in Writ
Petition No. 28505 of 2006 (M/s Sahara India Commercial Corp.
Ltd. and others Vs. State of U.P. and others) this writ petition also
stands dismissed.

No costs.

Order Date :- 15.7.2010
p.s.