Allahabad High Court High Court

Sagwa vs The A.C. on 29 January, 2010

Allahabad High Court
Sagwa vs The A.C. on 29 January, 2010
Court No. - 6

Case :- WRIT - C No. - 26517 of 1994

Petitioner :- Sagwa
Respondent :- The A.C.
Petitioner Counsel :- M.K.Tripathi,B.D.Tripathi
Respondent Counsel :- S.C.,K.B.Garg,V.K. Singh

Hon'ble Pankaj Mithal,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

In proceedings under Section 122-B of the U.P.Z.A. & L.R. Act an
order of eviction from Khasra plot No. 845 area 0-3-6 was passed
against the petitioner and damages of Rs. 8000/- were imposed.
The petitioner preferred a revision wherein the amount of damages
was reduced to Rs. 360/-. Hence the petitioner has filed this writ
petition.

Learned counsel for the petitioner states that petitioner is not
having any possession over the Khasra Plot No. 845 Minjumla and
therefore, as far as the eviction part of the said portion of the land
in dispute is concerned, he has no grievance. He is not aggrieved
by the imposition of damages.

The Tehsildar directed the petitioner to pay Rs. 8000/- as damages
which amount has been reduced by the revisional Court to Rs.
360/-. The amount is petty for which no writ petition ought to have
been filed. In view of the petty amount involved, this Court in
exercise of writ jurisdiction refuses to interfere in the matter.

Petition dismissed accordingly.

Order Date :- 29.1.2010
S.S.