Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Natthu Ram Tyagi vs State Of Up And 4 Others
2024 Latest Caselaw 15557 ALL

Citation : 2024 Latest Caselaw 15557 ALL
Judgement Date : 3 May, 2024

Allahabad High Court

Natthu Ram Tyagi vs State Of Up And 4 Others on 3 May, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:79470
 
Court No. - 49
 
Case :- PUBLIC INTEREST LITIGATION (PIL) No. - 111 of 2024
 
Petitioner :- Natthu Ram Tyagi
 
Respondent :- State Of Up And 4 Others
 
Counsel for Petitioner :- Sabya Sachee Rai,Suneel Kumar Rai
 
Counsel for Respondent :- 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 the respondents to get Gaon Sabha of Gata No.511 area 0.2530 hectare, Village Sultanpur, Tehsil Dadari released from the illegal possession of respondent no.5 and restored it for the purpose for which it has been kept in the land revenue record.

(II). Issue a writ order or direction in the nature of mandamus commanding the respondents to take necessary action in furtherance of enquiry report dated 4.5.2012 prepared by the office of respondent nos.3 and 4."

3. The contention of learned Counsel for the petitioner is that land ofGata No.511 area 0.2530 hectare has been encroached by respondent no.5.

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 disposed of.

Order Date :- 3.5.2024/S. Singh

 

 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter