Allahabad High Court High Court

Mohd. Hasan Khan vs D.M., Varanasi And Others on 16 July, 2010

Allahabad High Court
Mohd. Hasan Khan vs D.M., Varanasi And Others on 16 July, 2010
Court No. - 26

Case :- WRIT - A No. - 6292 of 1996

Petitioner :- Mohd. Hasan Khan
Respondent :- D.M., Varanasi And Others
Petitioner Counsel :- S.K. Mishra,M.A. Khan,Mohd. Saeed,S.A.Lari
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Heard learned counsel for the petitioner and perused the record.

By means of present writ petition, the petitioner has prayed the main
following relief :

“issue a writ order or direction in the nature of mandamus commanding the
opposite parties to accept and consider the backward certificate of the
petitioner while making appointment for the post of Urdu
Translator/Assistant Clerk.”

Due to efflux of time, the relief as claimed by the petitioner by means of
present writ petition cannot be granted by this Court while exercising the
power under Article 226 of the Constitution of India.

In view of the above said facts ,writ petition is dismissed.

No order as to costs.

Order Date :- 16.7.2010
Krishna/*