Allahabad High Court High Court

Virendra Singh vs The State Of U.P. Thr Sec. … on 11 August, 2010

Allahabad High Court
Virendra Singh vs The State Of U.P. Thr Sec. … on 11 August, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 1853 of 1991

Petitioner :- Virendra Singh
Respondent :- The State Of U.P. Thr Sec. Irrigation Lucknow & Another
Petitioner Counsel :- Raghvendra Kumar Singh
Respondent Counsel :- C S C

Hon'ble Devi Prasad Singh,J.

Hon’ble Vedpal,J.

By means of this petition under Article 226 of the Constitution of India the
petitioner has prayed for issuance of a writ in the nature of mandamus
commanding the opposite party no. 1 to issue order for promotion with
effect from February 21,1991 and not to revert the petitioner from the post of
Superintending Engineer.

Though the petitioner has made a prayer for issuance of a writ in the nature of
mandamus but it appears that he has not any grievance before approaching
this Court under writ jurisdiction. Accordingly this writ petition is not
maintainable. However liberty is given to the petitioner to represent his cause
before the competent authority, who shall look into the matter and decide the
representation expeditiously.

Subject to above, the petition is disposed of accordingly.

Order Date :- 11.8.2010
Tripathi