Court No. - 35 Case :- WRIT - C No. - 40384 of 2010 Petitioner :- Samveer Respondent :- State Of U.P. & Ors. Petitioner Counsel :- S.K. Tyagi Respondent Counsel :- C.S.C.,Ashwani K. Mishra Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Heard Sri S.K. Tyagi, learned counsel for the petitioner as well as
learned Standing Counsel appearing for the respondents no. 1 and
2 and Sri Ashwani Kumar Mishra, learned counsel appearing for
the respondent no. 3.
Learned counsel for the parties have jointly stated that
notifications dated 16.10.2004 and 31.10.2005 issued under
Sections 4 and 6 respectively of the Land Acquisition Act, which
are under challenge in this writ petition were challenged in Writ
Petition No. 28505 of 2006 (M/s Sahara India Commercial Corp.
Ltd. and others Vs. State of U.P. and others) and other connected
writ petitions, which have been dismissed by a Division Bench of
this Court vide judgment and order dated 14.5.2010.
In such view of the matter, for the reasons and grounds given in
the aforesaid judgment and order dated 14.5.2010 passed in Writ
Petition No. 28505 of 2006 (M/s Sahara India Commercial Corp.
Ltd. and others Vs. State of U.P. and others) this writ petition also
stands dismissed.
No costs.
Order Date :- 14.7.2010
p.s.