Allahabad High Court
Kunwar Shakti Singh S/O Shyam … vs State Of U.P. Thru Secy. … on 2 February, 2010
Court No. - 1 Case :- MISC. BENCH No. - 852 of 2010 Petitioner :- Kunwar Shakti Singh S/O Shyam Bahadur Singh Respondent :- State Of U.P. Thru Secy. Intermediate Education & Anr. Petitioner Counsel :- Girish Chandra Sinha Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Heard learned counsel for the petitioner and Sri D.K.Upadhyay, learned Chief
Standing Counsel for the respondents.
The petitioner claims enhancement of rent for the premises which has been let
out to N.C.C.. Such a dispute is a dispute of private nature and does not make
out any cause of action which can be dealt with in writ jurisdiction. The
petitioner is at liberty to approach the appropriate forum as may be available
to him under law.
The petition has no force and is dismissed.
Order Date :- 2.2.2010
LN/-