W.P.No. 14892 / 2010
(Mahendra Kumar Shukla... v. ..State of M.P. & others.)
20-10-2010
Heard Shri L.K.Mishra, learned counsel for the petitioner on the
question of admission.
The petitioner has filed this petition alleging that the police
authorities, on the pretext of non-availability of police force, is not
complying with the orders passed by the competent authority, directing
removal of encroachment from the petitioner's land.
In view of the aforesaid, the petition filed by the petitioner is
disposed of with a direction to the respondent No. 3, Superintendent of
Police, Rewa, to look into the matter and deal with the same in
accordance with law to ensure justice to the petitioner as well as
compliance of the order passed by the competent authority. To enable
the aforesaid respondent to do so, a copy of the order passed by this
Court today along with a copy of the petition be served upon him by the
petitioner.
With the aforesaid directions the petition filed by the petitioner
stands disposed of.
C.C. as per rules.
( R.S.Jha )
Judge
mct