Allahabad High Court High Court

Girja Shankar Sharma vs State Of U.P. & Others on 6 January, 2010

Allahabad High Court
Girja Shankar Sharma vs State Of U.P. & Others on 6 January, 2010
Court No. - 2

Case :- WRIT - C No. - 69927 of 2009

Petitioner :- Girja Shankar Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vivek Singh
Respondent Counsel :- C.S.C.,K. Zaidi

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and Sri K. Zaidi appearing
for respondent no. 2.

By this writ petition, the petitioner has prayed for a mandamus
commanding respondent no. 3 to decide Case No. 37/2004-05
(State of U.P. vs. Mahendra Pratap Sharma). The proceedings were
initiated under Section 4(1) of U.P. Public Premises (Eviction of
Unauthorized Occupants) Act, 1972. The petitioner claims to be
subsequent purchaser from the unauthorized occupant.

In the facts of the present case, we do no see any justification for
issuing any direction as prayed for by the petitioner. However, it
will be open for the petitioner to make an application to the same
court for early disposal of the case.

With the aforesaid observations, the writ pettiion is dismissed.

Order Date :- 6.1.2010
Jaideep/-