Court No. - 35 Case :- WRIT - C No. - 43160 of 2010 Petitioner :- Sandeep Singh And Anr. Respondent :- State Of U.P. Thru Sec. Urban Dept Lko. And Others Petitioner Counsel :- Yogendra Nath Rai Respondent Counsel :- C.S.C.,V.B. Mishra Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
Heard learned counsel for the petitioners as well as learned
Standing counsel appearing for the respondent no.1 and Sri
V.B.Misra for the contesting respondents no. 2, 3 and 4 and have
perused the record.
The case of the petitioners is that some land of their father was
acquired in the year 1967. They claim that they would be entitled
to residential plot measuring 500 sq. yards in lieu of the land of
their father which had been acquired in the year 1967. The
petitioners have not been able to show any such provision or
scheme under which they or their father would be entitled to
allotment of land for residential purposes in lieu of their land
having been acquired. Even otherwise, the petitioners are now
approaching this Court after a lapse of about 43 years and this writ
petition thus deserves to be dismissed on the ground of laches also.
This writ petition is, accordingly, dismissed. No order as to cost.
Order Date :- 4.8.2010
dps