Allahabad High Court
Janhit Kalyan Samiti Village … vs State Of U.P. And Others on 1 July, 2010
Chief Justice's Court Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 35684 of 2010 Petitioner :- Janhit Kalyan Samiti Village Chawanpur Gani Thr Sec. Respondent :- State Of U.P. And Others Petitioner Counsel :- M.S. Chauhan Respondent Counsel :- C.S.C.,Mahesh Narain Singh Hon'ble Ferdino Inacio Rebello,Chief Justice Hon'ble Amreshwar Pratap Sahi,J.
The petition raises several disputed questions of fact.
Though the petition has been filed in the style of Public Interest
Litigation, even then, we are not inclined to invoke extraordinary
jurisdiction. It is open to the petitioner to pursue the remedy before
the concerned authority.
With the above observation, the petition stands disposed of.
(F.I. Rebello,CJ)
(A.P. Sahi,J)
Order Date :- 1.7.2010
RK