Allahabad High Court High Court

Ram Chander & Another vs State Of U.P. Thru. Revenue … on 25 January, 2010

Allahabad High Court
Ram Chander & Another vs State Of U.P. Thru. Revenue … on 25 January, 2010
Court No. - 6

Case :- WRIT - C No. - 3846 of 2010

Petitioner :- Ram Chander & Another
Respondent :- State Of U.P. Thru. Revenue Secretary U.P. Govt. & Others
Petitioner Counsel :- Faujdar Rai,Chandra Kumar Rai
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Heard Shri C.K. Rai, learned counsel for the petitioner, learned
Standing Counsel for respondent Nos. 1, 2, 3, 4 and 5 and Sri M.N.
Singh, who has accepted notice on behalf of respondent No.6.

Petitioner is aggrieved by the running of bricks-kiln by respondent
No.7 on a land which is said to be a public utility land of Gaon
Sabha. No personal right of the petitioner has been infringed and
as such has no locus to maintain this writ petition in his personal
capacity.

It may not out of context to mention that at the behest of the
petitioner, Gaon Sabha has already initiated proceedings against
the respondent No.7 under Section 122-B and 115-C of the
U.P.Z.A. & L.R. Act. The said proceedings are pending and in that
view of the matter, also no relief as has been prayed for, in the
present writ petition, can be granted to the petitioner.

In view of the above, the writ petition is misconceived and is
dismissed.

Order Date :- 25.1.2010
S.S.