Allahabad High Court High Court

Nav Yuvak Bunkar Samiti And Anr. vs State Of U.P. & Ors. on 16 July, 2010

Allahabad High Court
Nav Yuvak Bunkar Samiti And Anr. vs State Of U.P. & Ors. on 16 July, 2010
Court No. - 34


Case :- WRIT - C No. - 37778 of 2010

Petitioner :- Nav Yuvak Bunkar Samiti And Anr.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- G.K. Gupta
Respondent Counsel :- C.S.C.,A.K. Rai,Atul Mehra

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this writ petition, petitioner has prayed for a direction to the
District Magistrate, Varanasi to act upon the report of Addl. City Magistrate
III dated 27.10.2005 (annexure no. 2 to the writ petition).

Heard learned counsel for the parties and perused the material on record.

Considering the facts and circumstances of the case, but without prejudice to
the merits of the case, the writ petition is finally disposed of with the direction
to the District Magistrate, Varanasi to act upon the report of Addl. City
Magistrate III dated 27.10.2005 (annexure no. 2 to the writ petition)
immediately so that the encroachment over the park in dispute may be
stopped.

Order Date :- 16.7.2010
RKS/