Allahabad High Court
Atul Kumar Yadav vs Union Of India And Another on 13 July, 2010
Court No. - 38 Case :- WRIT - A No. - 40136 of 2010 Petitioner :- Atul Kumar Yadav Respondent :- Union Of India And Another Petitioner Counsel :- Sudarshan Singh Respondent Counsel :- A.S.G.I. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and Sri Deepak Verma,
learned counsel for the respondents and learned Standing Counsel.
The cause of action in the writ petition does not occur in the State
of U.P. Therefore, this Court is having no jurisdiction to entertain
the writ petition. It is hereby dismissed for want of jurisdiction and
a liberty is given to the petitioner to approach the proper Court
having jurisdiction.
No order as to costs.
Order Date :- 13.7.2010
Sazia