Allahabad High Court High Court

Harish Chandra vs The Divisional Commandant Home … on 27 July, 2010

Allahabad High Court
Harish Chandra vs The Divisional Commandant Home … on 27 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 5093 of 2010

Petitioner :- Harish Chandra
Respondent :- The Divisional Commandant Home Guards Lucknow And
Another
Petitioner Counsel :- Y.M.Singh
Respondent Counsel :- C.S.C.

Hon'ble Shabihul Hasnain,J.

The petitioner was engaged in the Home-guards Department by an
order dated 28.12.1983 and later on he was dis-engaged on
23.12.2008. The petitioner says that he has filed appeal against the said
order of disengagement.

Learned Standing Counsel has rightly informed that there is no provision
of filing appeal against such order and the writ petition itself if not
maintainable with such prayer.

The petitioner humbly submits that his alleged appeal may be treated as
a representation and it may be got decided.

Accordingly, this court directs that the letter dated 9.12.2009 addressed
to the Divisional Commandant, Home Guards, Lucknow may be looked
into by the officer concerned and after considering the same speaking
and reasoned order shall be passed expeditiously.

With the above direction the writ petition is disposed of finally.

Order Date :- 27.7.2010
Om.