Allahabad High Court High Court

Ram Chandra vs State Of U.P., Thru. Prin. … on 15 July, 2010

Allahabad High Court
Ram Chandra vs State Of U.P., Thru. Prin. … on 15 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6578 of 2010

Petitioner :- Ram Chandra
Respondent :- State Of U.P., Thru. Prin. Secy.,Panchayati Raj & Others
Petitioner Counsel :- Ajeet Kumar
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

The petitioner’s grievance is that Chak road is being constructed over his land
without acquisition and without taking proceedings in accordance with law.
The dispute regarding carvation or laying down or repair of the Chak Road
lies within the domain of Consolidation Authorities, Revenue Authorities or
District magistrate, as the case may be. This Court would not interfere in such
matters.

We, under the circumstances, with the consent of the parties’ counsel, dispose
of the petition with the direction that the petitioner may approach the
authority concerned, as may be permissible under law.
The petition is disposed of accordingly.

Order Date :- 15.7.2010
MFA