Allahabad High Court High Court

Ganesh Prasad vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Ganesh Prasad vs State Of U.P. And Others on 12 January, 2010
Court No. - 6

Case :- WRIT - C No. - 1283 of 2010

Petitioner :- Ganesh Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.D. Shukla
Respondent Counsel :- C.S.C.,D.D. Chauhan

Hon'ble Arun Tandon,J.

It is alleged that the fishery rights have been granted without following the
Government Order as well as contrary to the law laid down by the High Court
in the case of Ramdhari Singh vs. State of U.P. and others, reported in
2009(108) RD 227.

In the opinion of the Court grievance, if any, of the petitioner needs
examination by the Collector under Section 198(4) of the U.P.Z.A. & L.R.
Act and in case the Patta has yet not been approved by the Sub Divisional
Magistrate, the matter can be enquired into by the Sub Divisional Magistrate
himself.

Writ petition is dismissed with liberty to the petitioner to approach the
competent authority.

Order Date :- 12.1.2010
Pkb/