Allahabad High Court High Court

Ramesh Singh S/O Late Ram Pal Singh vs State Of U.P. Thru Prin. Secy. Home … on 3 July, 2010

Allahabad High Court
Ramesh Singh S/O Late Ram Pal Singh vs State Of U.P. Thru Prin. Secy. Home … on 3 July, 2010
Court No. - 20

Case :- MISC. BENCH No. - 1063 of 2010

Petitioner :- Ramesh Singh S/O Late Ram Pal Singh
Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors.
Petitioner Counsel :- Gyan Singh Chauhan
Respondent Counsel :- G.A.

Hon'ble Raj Mani Chauhan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard learned counsel for the petitioner and learned A.G.A.

This writ petition has been filed by the petitioner under Article 226 of the
Constitution of India with a prayer to lodge the F.I.R. against the
official/officers of the Consolidation Department as well as Chairman of the
Bhumi Prabandhak Samiti, Gonda. The writ petition appears to be
misconceived and is, therefore, dismissed.

However, the petitioner may approach to the Collector of the district and raise
his grievance there, who will look into the matter, in accordance with law.

Order Date :- 3.7.2010

Sks