Allahabad High Court High Court

Sanjay Kumar Puri vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Sanjay Kumar Puri vs State Of U.P. & Others on 25 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1133 of 2010

Petitioner :- Sanjay Kumar Puri
Respondent :- State Of U.P. & Others
Petitioner Counsel :- D.K. Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Singh,J.

Heard learned counsel for the petitioner.
By this writ petition, the petitioner has prayed for a mandamus
directing respondent no. 3 not to disturb the newly sanctioned and
constructed hand pump in Gali No. 3 of Bara Mahadeva, Gora
Bazar, Ghazipur.

Learned counsel for the petitioner submits that the Sub Divisional
Officer has already directed for stopping the hand pump by is letter
dated 05.11.2009.

The petitioner, if feels aggrieved by the order, it is open for him to
appear before the Sub Divisional Officer and place his case before
him.

The writ petition for the aforesaid purpose cannot be entertained
nor the said issues can be examined or adjudicated in writ
proceedings where spot is to be inspected and evidence is to be
taken.

The writ petition is dismissed with the aforesaid observations.
Order Date :- 25.1.2010
Jaideep/-