Court No. - 10 Case :- WRIT - C No. - 35188 of 2010 Petitioner :- Ramesh Prasad Gupta Respondent :- Nagar Palika Parishad (Nagar Nigam) Jhansi & Ors. Petitioner Counsel :- K.K. Tiwari Respondent Counsel :- C.S.C,S.P. Shukla,V.D. Ojha Hon'ble Rakesh Sharma,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Through this writ petition, the order passed by the Addl. District Judge, Court
no.2, Jhansi under the U.P. Public Premises (Eviction of Unauthorized
Occupants) Act has been assailed. Both the courts below i.e. Prescribed
Authority and learned Addl. District Judge have recorded concurrent findings
of fact that Ramesh Prasad Gupta has a gross stranger. One Gulab Chand Jain
and the petitioner has illegally entered into the shop in dispute. There is
nothing on record to persuade this Court to interfere in the finding of facts
recorded by the Prescribed Authority and the Addl. District JUdge.
Accordingly, the writ petition is devoid of merits and the same is dismissed.
Order Date :- 16.6.2010
Bhaskar