Citation : 2024 Latest Caselaw 38365 ALL
Judgement Date : 21 November, 2024
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2024:AHC:181723 Court No. - 34 Case :- WRIT - C No. - 23521 of 2024 Petitioner :- Ramlal And Another Respondent :- State Of Up 5 Others Counsel for Petitioner :- Narendra Deo Upadhyay,Vinay Bhushan Upadhyay Counsel for Respondent :- C.S.C.,Pradeep Singh 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 Mndamus commanding/directing to the respondent authority (District Magistrate Sonbhadra) and (Sub-Divisional Magistrate Robertsganj District Sonbhadra) to take the appropriate action upon the grievances of the petitioners so that the petitioners may get the full enjoyment of the right to property with respect to the Aaraazi No. 43 situated at Mauza Sohdawal, Pargana Vijaygarh, Tahsil Robertsganj, District Sonbhadra."
3. A preliminary objection has been raised by learned Standing Counsel that the dispute of the petitioner is with the private respondent no. 6 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 no. 6.
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 file appropriate proceedings either under provisions of U.P. Revenue Code, 2006 or C.P.C.
Order Date :- 21.11.2024
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!