Allahabad High Court High Court

Smt. Annapurna Devi vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Smt. Annapurna Devi vs State Of U.P. & Others on 28 January, 2010
Court No. - 2

Case :- WRIT - C No. - 1470 of 2010

Petitioner :- Smt. Annapurna Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Avnish Kumar
Respondent Counsel :- C.S.C.

Hon'ble Ashok Bhushan,J.

Hon’ble Bala Krishna Narayana,J.

Heard learned counsel for the petitioner and learned standing
counsel for the state.

By this writ petition the petitioner has prayed for mandamus
directing the respondent no. 2 to consider and decide the
representation dated 8.9.2009 submitted by the petitioner. A copy
of the representation has been filed as Annexure no. 4 which
indicated that the petitioner claims that respondent no. 4 has made
some unauthorised occupation in Ghat no. 17-B. The issues which
has been raised in the writ petition relates to adjudication of facts
and taking of evidence for which appropriate remedy available to
the petitioner’s to file a suit in the competent civil court.

With the above observations the writ petition is dismissed.

Order Date :- 28.1.2010
R.C.