Allahabad High Court
Raghvendra Singh @ Dabbu Singh vs State Of U.P. & Others on 14 June, 2010
Court No. - 10 Case :- WRIT - C No. - 34599 of 2010 Petitioner :- Raghvendra Singh @ Dabbu Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Raj Kamal Tripathi Respondent Counsel :- C.S.C.,V. Verma Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
Heard.
The petitioner is neither a valid allottee by the Kanpur Development
Authority. He could not even establish as to what connection he had with the
land in dispute. Anil Kumar Verma, respondent appears to be a valid allottee.
Accordingly a valid allottee has to be preferred than the gross stranger rather
encroacher. No ground is made out to make interference. Accordingly, the
writ petition is dismissed.
Order Date :- 14.6.2010
VPC