Court No. - 1 Case :- MISC. BENCH No. - 6575 of 2010 Petitioner :- Onkar Nath Tiwari Respondent :- Deputy Collector, Lalganj, Raebareli, & Others Petitioner Counsel :- V.K. Pandey Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
The petitioner’s grievance that the impugned order, by means of which it has
been said that he as Pradhan, has misused Gram-sabha property, is not based
on correct facts and therefore, first information report cannot be lodged
against him.
The grievance raised by the petitioner is not amenable to writ jurisdiction of
this Court. No mandamus can be issued for not taking action or for not
lodging the first information report against the petitioner.However, if any
report is lodged, the petitioner may challenge the same, if permissible in
accordance with law.
The petition is dismissed.
Order Date :- 15.7.2010
vks