Allahabad High Court High Court

Ravindra Dev And Ors. vs Deputy Director Consolidation … on 4 February, 2010

Allahabad High Court
Ravindra Dev And Ors. vs Deputy Director Consolidation … on 4 February, 2010
Court No. - 3

Case :- CONSOLIDATION No. - 97 of 2010

Petitioner :- Ravindra Dev And Ors.
Respondent :- Deputy Director Consolidation Faizabad And Ors.
Petitioner Counsel :- Aditya Tewari
Respondent Counsel :- C.S.C.,R.N.Gupta

Hon'ble Shri Narayan Shukla,J.

The petitioner has prayed for issuing a writ of of mandamus directing to the

opposite parties not to make delivery of possession under Section 26 of the

U.P.C.H.Act of the newly allotted chak roads Nos.515 & 516 for three months

till riping of crops of wheat, pea, potato, mustard etc. sowed on plots of the

petitioners situated adjacent to the said chak roads. However, I am of the view

that once the plot No.515 and 516 are recorded as Chak roads, the petitioners

have no right to make cultivation over there and in any manner they have no

right to possess over the chak road, therefore, I am not inclined to interfere in

the matter. However, since the learned counsel for the petitioners undertakes

to remove the encroachment from the chak road, for which he seeks a week’s

time, I hereby provide that if within a week the petitioners fail to remove the

encroachment from the chak road, the authorities would be at liberty to

remove the encroachment from the chak road on the costs of the petitioners.

In view of above the writ petition is dismissed.

Order Date :- 4.2.2010
Banswar