Citation : 2024 Latest Caselaw 15345 ALL
Judgement Date : 2 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:78627 Court No. - 49 Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 1941 of 2022 Petitioner :- Vinod Gupta Respondent :- State Of U.P. And 7 Others Counsel for Petitioner :- Birendra Kumar Yadav,Lal Behari Yadav Counsel for Respondent :- Bhupendra Kumar Tripathi,C.S.C. Hon'ble Manish Kumar Nigam,J.
1. Heard learned Counsel for the parties and perused the record.
2. The instant Public Interest Litigation has been filed for the following relief :
"(I) Issue a writ, order or direction in the nature of mandamus commanding and directing the respondents to remove the illegal encroachment made by private respondents over the Arazi No.256 which are recorded in the revenue record as Banjar and Arazi No.259, 303 which is recorded in revenue record as Drainage (nali) situated at Village Dulladeeh, Tehsil Sadar, District Ghazipur, U.P. so that justice may be done."
3. The contention of learned Counsel for the petitioner is that land ofArazi No.256 which are recorded in the revenue record as Banjar and Arazi No.259, 303 which is recorded in revenue record as Drainage (nali) has been encroached by certain private respondents.
4. Learned Standing Counsel has raised a preliminary objection that the petitioner has an alternative remedy to approach appropriate authority by moving an application under Section 67 of the Uttar Pradesh Revenue Code, 2006 in view of the judgments passed by this Court in case of Jahar Singh v. State of U.P. reported in 2017(4) ADJ 619 as well as in Kanhaiya Lal Vs. State of U.P. and others reported in 2023 (12) ADJ 226.
5. Since the petitioner has an alternative remedy, I am not inclined to entertain the instant petition.
6. In case, the petitioner moves an application under Section 67 of Uttar Pradesh Revenue Code, 2006, before appropriate authority, the same shall be decided after hearing all the concerned parties in accordance with law.
7. Accordingly, the Public Interest Litigation is dismissed.
Order Date :- 2.5.2024
S. Singh
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!