Court No. - 35 Case :- WRIT - C No. - 31102 of 2010 Petitioner :- Sh. Pintu Singh Respondent :- State Of U.P. & Ohters Petitioner Counsel :- Kaushal Kumar Singh Respondent Counsel :- C.S.C.,Ramendra Pratap Singh Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Kumar Dixit,J.
Heard learned counsel for the petitioners and learned counsel for the opposite
parties.
By this writ petition, the petitioners have prayed for quashing the
Notifications issued under Sections 4 and 6 of the Land Acquisition Act dated
17.03.2009 and 07.05.2009.
Learned counsel for the parties have agreed that the issues raised in this writ
petition are fully covered by the judgment of the Division Bench of this Court
in Narendra Road Lines Pvt. Ltd. Vs. State of U.P. and others decided on
02.07.2010.
The same issues having been decided by the Division Bench of this Court in
Narendra Road Lines Pvt. Ltd. (Supra) case this writ petition is to be decided
in same manner.
Accordingly, this writ petition is dismissed.
Order Date :- 11.8.2010
Amit