Allahabad High Court High Court

Hub Lal Prasad Srivastava vs State Of U.P.Through Secy. Home … on 16 July, 2010

Allahabad High Court
Hub Lal Prasad Srivastava vs State Of U.P.Through Secy. Home … on 16 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6633 of 2010

Petitioner :- Hub Lal Prasad Srivastava
Respondent :- State Of U.P.Through Secy. Home Lucknow And Ors.
Petitioner Counsel :- L.K.Gupta
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

The petitioner’s contention that opposite parties no. 4 and 5 have orally
directed him not to interfere with the right of one Thakur Prasad, who is
scheduled caste, despite suit being filed by the petitioner against Thakur
Prasad, cannot be a ground for entertaining the present writ petition for the
reason (i) that Thakur Prasad is not impleaded as a party; and (ii) that the
petitioner has already filed a civil suit, where he can raised all his grievances.

The petition is dismissed.

Order Date :- 16.7.2010
MFA