Court No. - 2 Case :- WRIT - C No. - 772 of 2010 Petitioner :- Veer Pal Singh & Anr. Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajendra Pd. Tiwari,R.P. Mishra Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon’ble Virendra Singh,J.
Heard counsel for the petitioners.
By this writ petition, the petitioners have prayed for a writ of mandamus
directing the respondents to consider and decide the representation of the
petitioners dated 21.12.2009 submitted before the District Magistrate, Agra.
Further a writ of mandamus has been sought commanding respondents No.1,
2 and 3 not to demolish the Shops No.22, 23 and 24 situate in Mohalla
Bajhera Mauza Achhnera, Tahsil Kirawali, District Agra.
For the relief, which is sought in the writ petition, the appropriate course open
to the petitioners is to institute a suit in the competent Court since the issues
raised in the writ petition require adjudication of facts.
The writ petition is dismissed with the above observation.
Order Date :- 22.1.2010
Rakesh