Allahabad High Court High Court

Anoop Singh And Another vs Union Of India And Others on 8 July, 2010

Allahabad High Court
Anoop Singh And Another vs Union Of India And Others on 8 July, 2010
Court No. - 26

Case :- WRIT - A No. - 52090 of 2003

Petitioner :- Anoop Singh And Another
Respondent :- Union Of India And Others
Petitioner Counsel :- Jai Karan Nath Mishra
Respondent Counsel :- Ssc,B.N.Singh

Hon'ble Anil Kumar,J.

Heard counsel for the parties and perused the record.

Learned counsel for the respondent has raised a preliminary objection that in
view of the relief as claimed by the petitioner, that the present writ petition
filed by him is not cognizable before this Court as per the provisions as
provided under Section 28 of the Administrative Tribunal Act, 1985.

Learned counsel for the petitioner does not dispute the above said submission
made by learned counsel for the respondent.

Accordingly, in view of the said facts and keeping in view the provisions as
provided under Section 28 of the Administrative Tribunal Act, 1985, the
present writ petition filed by the petitioner is not maintainable before this
Court under Article 226 of the Constitution of India and now cognizable
before the Central Administrative Tribunal.

Accordingly, office is directed to transmit the paper book of the present case
to the Central Administrative Tribunal.

Order Date :- 8.7.2010
Sunil Kr Tiwari