Citation : 2024 Latest Caselaw 15349 ALL
Judgement Date : 2 May, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:78409 Court No. - 49 Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 845 of 2024 Petitioner :- Ramesh Yadav Respondent :- State Of Up And 6 Others Counsel for Petitioner :- Ravindra Kumar Yadav,Siya Ram Yadav Counsel for Respondent :- C.S.C.,Rameshwar Prasad Shukla Hon'ble Manish Kumar Nigam,J.
1. Heard learned counsel for the parties and perused the record.
2. The present petition has been filed with the following prayer:
"I. Issue a writ, order or direction in the nature of mandamus commanding and directing the respondents to remove the illegal encroachment of respondent nos. 6 and 7 over the plot no. 403 and restore the same in previous position as jungle in revenue records."
3. 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 judgment passed by this Court in Jahar Singh v. State of U.P. reported in 2017(4) ADJ 619 as well as in Kanhaiya Lal v. State of U.P. and others reported in 2023 (12) ADJ 226.
4. Since the petitioner has an alternative remedy, I am not inclined to entertain the instant petition.
5. 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.
6. With the aforesaid observation, the petition is disposed of.
This order has been passed in the presence of Sri Sanjeev Kumar Yadav, learned counsel for the respondent.
Order Date :- 2.5.2024
Ved Prakash
(Manish Kumar Nigam,J.)
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!