Court No. - 28 Case :- WRIT - C No. - 30474 of 1994 Petitioner :- U.P. Avas Evam Vikas Parishad Respondent :- Iind Addl. D.J. And Others Petitioner Counsel :- P.K.Singhal Respondent Counsel :- B.Mishra,S.C. Hon'ble Bala Krishna Narayana,J.
List has been revised. None appears to press this writ petition.
I have heard learned Standing Counsel for the respondents and
perused the averments made in the writ petition as well as
impugned order.
By means of this writ petition, the petitioner has prayed for
quashing the order dated 5.7.1994 passed by the respondent no. 1
filed as (Annexure-7 to the writ petition) by which the revision
filed by the respondent no. 2 against the order dated 7.10.1992,
passed by Judicial Magistrate, Etawah, holding that the Civil Court
had no jurisdiction to try the suit and order was set aside.
I have carefully gone through the impugned order, I find that the
impugned order is based on relevant considerations and supported
by cogent reasons and does not suffer from any illegality or
infirmity warranting any interference by this Court. The writ
petition has no merit and is accordingly dismissed.
Order Date :- 2.4.2010
vks