Allahabad High Court High Court

Puka Ram Chaudhry vs Union Of India And Others on 12 August, 2010

Allahabad High Court
Puka Ram Chaudhry vs Union Of India And Others on 12 August, 2010
Court No. - 24

Case :- WRIT - A No. - 33991 of 2008

Petitioner :- Puka Ram Chaudhry
Respondent :- Union Of India And Others
Petitioner Counsel :- Prabhat Kumar Srivastava,S.K. Pandey
Respondent Counsel :- A.G.S.I.,N.P.Singh

Hon'ble Amreshwar Pratap Sahi,J.

Passed over on the illness slip of Sri S.K. Pandey, learned
counsel for the petitioner.

Sri J.P. Gupta, learned counsel for the respondent states
that the writ petition is not entertainable in view of the fact
that the Kendriya Vidyalaya Sangathan is already notified
under Section 19 of the Administrative Tribunals Act,
therefore, the writ petition will lie before the Central
Administrative Tribunal.

List in the next cause list.

Order Date :- 12.8.2010
Akv