Allahabad High Court High Court

Vikas Agarwal vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Vikas Agarwal vs State Of U.P. & Others on 5 January, 2010
Court No. - 21

Case :- WRIT - C No. - 70493 of 2009

Petitioner :- Vikas Agarwal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.K. Gupta
Respondent Counsel :- C.S.C.,Atul Mehta,C.S. Singh

Hon'ble V.K. Shukla,J.

Perused the Stamp Reporter’s report dated 04.01.2010. In the present case
main prayer is for quashing of Notification dated 29.07.2002 issued under
Section 28 of the U.P. Awas Evam Vikas Adhiniyam, 1965, and as far as
order passed by appellate authority is concerned, said order is based on the
fact that the land in question has been proposed for acquisition. It is true that
writ against appellate order is cognizable by Single Judge, but entire relief in
the present case hinges on quashing of Notification dated 29.07.2002 issued
under Section 28 of the U.P. Awas Evam Vikas Adhiniyam, 1965, as such
fitness of things demand that this matter be placed before Division Bench.

Consequently, put up this case as fresh case before appropriate Division
Bench on 11th January, 2010.

Second Judge copy has also been supplied. The matter be treated as Division
Bench matter.

Order Date :- 5.1.2010
SRY