Allahabad High Court High Court

Krishna & Others vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Krishna & Others vs State Of U.P. & Others on 29 January, 2010
Court No. - 35

Case :- WRIT - C No. - 30104 of 2009

Petitioner :- Krishna & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.N. Pandey,Havaldar Verma
Respondent Counsel :- C.S.C.,Ramendra Pratap Singh

Hon'ble Devendra Pratap Singh,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Heard learned counsel for the petitioner, learned Standing Counsel and Sri R.
P. Singh, learned counsel for the respondents.

This petition is directed against the notifications Under Sections 4 and 6 read
with Section 17 (1) and (4) of the Land Acquisition Act with regard to the
village Tappal, Tehsil Khair, District Aligarh, which has been acquired for
construction of express way.

All the arguments raised by the petitioner have already been considered by a
Division Bench of this Court in the case of Nand Kishore Gupta and others
versus State of U.P. and others 2009(10) ADJ 535, which upheld the
invocation of the Urgency Clause for Acquisition, including for the village in
question.

For the reasons given in the aforesaid judgment, this writ petition is also
dismissed.

Order Date :- 29.1.2010
PR/-