Allahabad High Court
Deep Chandra And Another vs State Of U.P. And Others on 2 August, 2010
Court No. - 1 Case :- SECOND APPEAL No. - 789 of 2010 Petitioner :- Deep Chandra And Another Respondent :- State Of U.P. And Others Petitioner Counsel :- Vipin Kumar Saxena Hon'ble Rakesh Tiwari,J.
Heard counsel for the appellant and perused the record.
The second appeal is admitted for hearing on following substantial questions
of law :
1. Whether there can be estoppal against Statute ?
2. Whether Nagar Palika Bahjoi can grant permission to keep Khokhas on
highway roadside contravening provisions of the U.P. Roadside Land Control
Act, 1945 ?
Issue notice to the respondents returnable at an early date.
In the meantime, Nagar Palika Bahjoi is restrained from making any
permanent construction on roadside in violation of U.P. Roadside Land
Control Act, 1945 .
Order Date :- 2.8.2010
SNT/