Allahabad High Court High Court

M/C, Masjid Belal Mohalla & Anr. vs State Of U.P. Thru. P.S. Nagar … on 2 July, 2010

Allahabad High Court
M/C, Masjid Belal Mohalla & Anr. vs State Of U.P. Thru. P.S. Nagar … on 2 July, 2010
Court No. - 2

Case :- WRIT - C No. - 22169 of 2010

Petitioner :- M/C, Masjid Belal Mohalla & Anr.
Respondent :- State Of U.P. Thru. P.S. Nagar Vikash & Ors.
Petitioner Counsel :- R.N. Yadav
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner and learned A.G.A.

By the consent of the parties, this writ petition is disposed of.

By this writ petition, the petitioner has prayed for mandamus
commanding the respondents No. 5 and 6 not to construct any
urinal adjacent to the Masjid Belal Mohalla, Aliganj, Ward No. 5,
Shahganj as the same is not of any use. Learned Standing Counsel
was allowed time on 224.2010 for obtaining instruction. Learned
Standing Counsel after obtaining instruction has submitted that the
Executive Officer, Nagar Palika Parishad, Shahjganj, District
Jaunpur has given written instruction stating that there is no
proposal of Nagar Nigam for construction of any toilet. It is
submitted that there was old Urinal for the use of Namazi which is
not in use and there is no proposal for repairing the urinal.

In view of the above, we see no good ground to entertain this writ
petition as there is no proposal of new toilet . No cause of action
survive in view of above statement.

The writ petition is disposed of with the above observation.

Order Date :- 2.7.2010
G.S