High Court Madhya Pradesh High Court

Harinarayan Acharya vs The State Of Madhya Pradesh on 27 July, 2011

Madhya Pradesh High Court
Harinarayan Acharya vs The State Of Madhya Pradesh on 27 July, 2011
                                                    W.P. No. 11952.11


             Writ Petition No. 11952 of 2011
27-07-2011
       Shri S. B. Shrivastava, learned counsel for
the petitioner.
       Heard.
       Raising     of    a    construction      allegedly        in
front of the temple which is situated over
Nazul Plot No. 15 is the cause of grievance of
the petitioner which led him to file this writ
petition under Article 226 of the Constitution
of   India     seeking        direction    to    direct       the
respondents to demolish the said construction/

shop or in the alternative to decide the
representation preferred by the petitioner.

In respect of relief regarding demolition
of shop, the same since is in the realm of the
dispute of civil nature wherein evidences are
required to be led to determine the respective
rights of the individuals, the petitioner would
be at liberty to the same in Civil Court and no
interference can be caused in a Writ Petition
under Article 226 of the Constitution of India.

Regarding direction to respondents to
decide representation, since the petitioner is
set at liberty to avail the remedy before Civil
W.P. No. 11952.11

Court, no direction is warranted to the
authorities in respect of the representation
filed by the petitioner.

As no relief can be granted the petition
stands dismissed.



                                (SANJAY YADAV)
sc                                  JUDGE