Court No. - 10 Case :- WRIT - C No. - 34733 of 2010 Petitioner :- Sufi Mohd. Kushahal Respondent :- State Of U.P. Thru' Principal Secretary Forest & Others Petitioner Counsel :- U.K. Saxena Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Hon’ble Sabhajeet Yadav,J.
Heard learned counsel for the petitioner and learned Standing Counsel
appearing for the respondent.
It appears from the record that Forest lease deed was granted for a period of
30 years which has expired on 31.10.05. As per impugned order the petitioner
was not domicile of the said village. The forest land has been declared in
Hastinapur which was reserved as Forest sanctuary. The Court had taken a
note that about 75 bighas of land was on lease and no allotment of it can be
made unless permitted by the Central Government. Petitioners’ case does not
fall in that category as the original lease deed had already expired on
30.10.05, i.e, much long ago.
In view of above, we find no illegality in the impugned order. Accordingly,
the writ petition is dismissed.
Order Date :- 14.6.2010
GNY