High Court Patna High Court

Rajendra Jha vs Union Of India (Uoi) And Ors. on 31 January, 2003

Patna High Court
Rajendra Jha vs Union Of India (Uoi) And Ors. on 31 January, 2003
Equivalent citations: AIR 2003 Pat 50
Bench: R S Dhavan, R Prasad


ORDER

1. The order which has been passed on the writ petition can hardly be resisted as the petitioner-appellant, is occupying a public premises, belonging to the railway administration (Railway Institute). He cannot show origins of his occupation. The learned Judge made an inquiry as to the occupation from the counsel appearing for the petitioner. It could not be explained as to how the petitioner-appellant is living in the railway quarters.

2. Virtually, the petitioner-appellant is in unauthorised occupation. In fact, a proceeding has been made against him under the Public Premises (Eviction of Unauthorised Occupation) Act 1971.

3. No relief could be granted to the petitioner on the writ petition, which was rightly dismissed. Likewise, relief on this appeal can also not be gratned.

4. Dismissed.