Allahabad High Court High Court

Yusuf Hasan vs Distt. Judge & Others on 11 January, 2010

Allahabad High Court
Yusuf Hasan vs Distt. Judge & Others on 11 January, 2010
Court No. - 38

Case :- WRIT - A No. - 818 of 2010

Petitioner :- Yusuf Hasan
Respondent :- Distt. Judge & Others
Petitioner Counsel :- S.K. Srivastava
Respondent Counsel :- C.S.C.,Amit Sthalekar

Hon'ble Amreshwar Pratap Sahi,J.

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

There is no advertisement in the newspapers when the
alleged selection of the petitioner took place.

This Court in the case of Vikas Babu Vs. Zila Panchayat
Adhikari, Fatehpur and others (Writ Petition No. 67341 of

209) decided on 11.12.2009 and in the case of Anjani Kumar
Dubey and others Vs. High Court of Judicature at Allahabad
and others (Writ Petition No. 62910 of 2009) decided on
04.01.2010 has held that if the procedure does not conform
to Articles 14 and 16 of the Constitution of India then the
selections are not protected in law.

Accordingly, the writ petition lacks merit and is dismissed.

Order Date :- 11.1.2010
Akv