Allahabad High Court
Dhirendra Kumar Srivastava vs State Of U.P. & Others on 5 January, 2010
Court No. - 38 Case :- WRIT - A No. - 71113 of 2009 Petitioner :- Dhirendra Kumar Srivastava Respondent :- State Of U.P. & Others Petitioner Counsel :- V. B. Shukla,P. D. Tripathi Respondent Counsel :- C. S. C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The claim of the petitioner was rejected by the Pension Adalat on
24.6.2003 as is evident from Annexure-9 to the writ petition. There is no
challenge to the said order nor there is any other relevant material which
may require invoking the jurisdiction of this Court under Article 226 of
the Constitution of India.
Accordingly, the writ petition is dismissed.
Order Date :- 5.1.2010
Irshad