Allahabad High Court High Court

Ram Naresh Madhasiya vs State Of U.P. & Others on 14 June, 2010

Allahabad High Court
Ram Naresh Madhasiya vs State Of U.P. & Others on 14 June, 2010
Court No. - 10

Case :- WRIT - A No. - 34627 of 2010

Petitioner :- Ram Naresh Madhasiya
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nagendra Kumar Singh
Respondent Counsel :- C.S.C.,Mahesh Narain Singh

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioner and learned counsel for the
respondents.

The petitioner, who has been working as a cook engaged in Mid Day Meal
Scheme. However, vide government order dated 24.4.2010, the government
has changed its policy regarding cooking and disbursing mid day meal to the
school children. The impugned order is a policy matter and the Court cannot
interfere in such matters except when the policy is against law and the
amended the Constitution and other laws. As far as the petitioner’s grievance
concerned he can submit a representation to the Appropriate Authority, who
may pass reasoned and speaking order.

Accordingly, the writ petition is finally disposed of.

Order Date :- 14.6.2010
piyush