Allahabad High Court High Court

Smt. Kanta Devi Bansal And Others vs State Of U.P. And Others on 28 January, 2010

Allahabad High Court
Smt. Kanta Devi Bansal And Others vs State Of U.P. And Others on 28 January, 2010
Court No. - 35

Case :- WRIT - C No. - 42770 of 2008

Petitioner :- Smt. Kanta Devi Bansal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tej Pal,N.S.Chahar,Sukhendu Pal Singh
Respondent Counsel :- C.S.C.,Pradeep Kumar,Ramendra Pratap
Singh,Yashwant Verma

Hon'ble Devendra Pratap Singh,J.

Hon’ble Mrs. Jayashree Tiwari,J.

Heard counsel for the parties.

It is not denied that the substantial issue involved in this petition is with
regard to invocation of section 17 (4) of the Land Acquisition Act. With
regard to the same project and on the same ground several other writ petitiions
have been filed which were clubbed together in two leading petition in the
case of Balvir Singh Vs. State of U.P. and others [2009 (10) A.D.J. 441
(DB)] and Nand Kishore Gupta and others Vs. State of U.P. and others
[2009 (10) A.D.J. 535 (DB)] and the two Division Benches of this Court have
upheld the invocation of the urgency clause.

In view of the aforesaid, for the reasons given in the aforesaid two cases, the
writ petition is dismissed with the same observations.

Order Date :- 28.1.2010
AU