Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramswaroop vs State Of U.P. And 4 Others
2024 Latest Caselaw 38362 ALL

Citation : 2024 Latest Caselaw 38362 ALL
Judgement Date : 21 November, 2024

Allahabad High Court

Ramswaroop vs State Of U.P. And 4 Others on 21 November, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:181655
 
Court No. - 34
 

 
Case :- WRIT - C No. - 23527 of 2024
 

 
Petitioner :- Ramswaroop
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Mazhar Ullah,Santosh Kumar Srivastava
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Manish Kumar Nigam,J.
 

1. Heard learned counsel for the parties and perused the record.

2. This writ petition has been filed for the following reliefs:-

"(i) Issue a writ, order or direction in the nature of writ of mandamus commanding and directing the respondents authorities not to stop/interfere the petitioner from constructing the house/peaceful enjoyment of his land over Gata No. 245, provided by the Gaon Sabha Lala Nagla, Tehsil Bilaspur, Lala Nagla, District Rampur through his receipt no. 34 Khata No. 84 dated 28.4.1973 to the father of the petitioner i.e. Late Noni Ram for the Abadi/residential purposes."

3. A preliminary objection has been raised by learned Standing Counsel that the dispute of the petitioner is with the private respondent regarding property in question and as such writ petition is not maintainable.

4. I have perused the averments made in the writ petition and the annexures annexed thereto. From the perusal of the same, it appears that the dispute of the petitioner is with private respondent and a civil suit is also pending between them.

5. The Supreme Court in the case of Shalini Shyam Shetty v. Rajendra Shankar Patil, (2010) 8 SCC 329 has considered a large number of its earlier judgements and held that writ petition is not the proper remedy in respect of the property dispute and the party should be relegated to seek appropriate remedy before the Civil or Revenue Court. Paragraph nos. 64 and 65 of the judgment in Shalini Shyam Shetty (supra) are extracted hereinbelow-:

"64. However, this Court unfortunately discerns that of late there is a growing trend amongst several High Courts to entertain writ petition in cases of pure property disputes. Disputes relating to partition suits, matters relating to execution of a decree, in cases of dispute between landlord and tenant and also in a case of money decree and in various other cases where disputed questions of property are involved, writ courts are entertaining such disputes. In some cases the High Courts, in a routine manner, entertain petitions under Article 227 over such disputes and such petitions are treated as writ petitions.

65. We would like to make it clear that in view of the law referred to above in cases of property rights and in disputes between private individuals writ court should not interfere unless there is any infraction of statute or it can be shown that a private individual is acting in collusion with a statutory authority. 4. In view of above, I am not inclined to interfere in the matter."

6. In view of the law laid down by the Supreme Court, I am not inclined to interfere in the matter.

7. Accordingly, the writ petition is disposed of with liberty to the petitioner to avail the remedy as available to him under law.

Order Date :- 21.11.2024

Ved Prakash

(Manish Kumar Nigam,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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter