Citation : 2022 Latest Caselaw 3316 ALL
Judgement Date : 18 May, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 18 Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 637 of 2022 Petitioner :- Naresh Kumari Respondent :- State Of U.P. And 2 Others Counsel for Petitioner :- Sunil Kumar Counsel for Respondent :- C.S.C. Hon'ble Prakash Padia,J.
Counsel for the petitioner is permitted to implead Gaon Sabha as respondent no.4 in the array of parties and serve notice to Mr. K. K. Singh, Advocate, appearing on behalf of respondent no.4.
Heard counsel for the parties.
Today when the matter is taken up, a preliminary objection has been raised by the learned Standing Counsel as well as Sri K. K. Singh, learned counsel for the respondent-Gram Sabha regarding maintainability of the present PIL by contending that though the petition is ostensibly filed in the public interest, the petitioner has not made due disclosure as required by sub-rule (3A) of Rule 1 of Chapter XXII of the Allahabad High Court Rules, 1952, which was amended in view of the judgment of the Supreme Court passed in the case of State of Uttaranchal Vs. Balwant Singh Chaufal & Ors., 2010 AIR SCW 1029, and prays for dismissal of the present PIL.
Following the judgment of the Supreme Court passed in the case of State of Uttaranchal (supra), Chapter XXII of the Allahabad High Court Rules, 1952 was amended by including sub-rule (3A) in Rule 1, which is as follows:-
"(3A) In addition to satisfying the requirements of the other rules in this Chapter, the petitioner seeking to file a Public Interest Litigation, should precisely and specifically state, in the affidavit to be sworn by him giving his credentials, the public cause he is seeking to espouse; that he has no personal or private interest in the matter; that there is no authoritative pronouncement by the Supreme Court or High Court on the question raised; and that the result of the Litigation will not lead to any undue gain to him or anyone associated with him, or any undue loss to any person, body of persons or the State."
At this point of time, learned counsel for the petitioner prays for dismissal of the present P.I.L. with liberty to file fresh P.I.L.
Learned counsel for the respondents has no objection to the prayer made by learned counsel for the petitioner.
Accordingly, the present P.I.L. is dismissed with liberty as prayed.
Order Date :- 18.5.2022
Pramod Tripathi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!