Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abdul Waheed vs State Of U.P. Thru. Prin. Secy. ...
2016 Latest Caselaw 6084 ALL

Citation : 2016 Latest Caselaw 6084 ALL
Judgement Date : 22 September, 2016

Allahabad High Court
Abdul Waheed vs State Of U.P. Thru. Prin. Secy. ... on 22 September, 2016
Bench: Amreshwar Pratap Sahi, Vijay Laxmi



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?A.F.R. 
 
Court No. - 1
 
Case :- MISC. BENCH No. - 22812 of 2016
 
Petitioner :- Abdul Waheed
 
Respondent :- State Of U.P. Thru. Prin. Secy. Housingh & Urban & Ors.
 
Counsel for Petitioner :- Dr.Sheelendra Kumar,Dev Prakash Singh
 
Counsel for Respondent :- C S C
 

 
Hon'ble Amreshwar Pratap Sahi,J.

Hon'ble Dr. Vijay Laxmi,J.

Heard learned counsel for the petitioner. The petitioner contends that he was entitled to grant of freehold rights over the land in question and in the absence of any action being taken by the Nagar Palika Parishad, Khairabad, District Sitapur and the Collector as well as the Nazul Officer the petitioner was compelled to file Original Suit No. 553 of 2014 before the learned Civil Judge (S.D.), Sitapur.

However, on assurance given by the Nagar Palika Parishad authorities the petitioner withdrew his suit that his claim will be considered and an order was passed to that effect on 5.2.2016, copy whereof has been filed along with the writ petition as Annexure no. 21 to the writ petition.

Learned Standing Counsel states that the petitioner having withdrawn his suit now cannot be permitted to file this petition as the suit was dismissed as withdrawn without liberty to file a fresh suit.

Learned counsel for the petitioner contends that a fresh cause of action is available to the petitioner in terms of the Government Order dated 15.1.2015 and the suit had been withdrawn on the assurance given by the Nagar Palika Parishad. The abandonment of the claim, therefore, cannot be presumed so as to bar the claim of any rights that accrued under the Government Order dated 15.1.2015 that came into existence long after filing of the suit.

The aforesaid argument of the learned counsel appears to be correct inasmuch as the claim of freehold rights in the suit was based on the earlier government orders that were rescinded and considerations were made permissible under the Government Order dated 15.1.2015 that admittedly came into existence after the filing of the suit. No cause in the suit was based on the said Government Order, and therefore, it's withdrawal cannot eclipse the right of consideration, if available, of the petitioner under the Government Order dated 15.1.2015.

The writ petition is, therefore, disposed of with a direction to

the District Magistrate, Sitapur to consider the request of the petitioner in the light of the Government Order dated 15.1.2015 without being influenced by the withdrawal of the suit within a period of three weeks from the date a certified copy of this order is produced before him.

Order Date :- 22.9.2016

Om.

(Dr. Vijay Laxmi, J.) (Amreshwar Pratap Sahi, J.)

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter