Allahabad High Court High Court

Zafar Khan vs U.P. Power Corporation And Others on 6 January, 2010

Allahabad High Court
Zafar Khan vs U.P. Power Corporation And Others on 6 January, 2010
Court No. - 36

Case :- WRIT - C No. - 217 of 2010

Petitioner :- Zafar Khan
Respondent :- U.P. Power Corporation And Others
Petitioner Counsel :- Pradeep Kumar
Respondent Counsel :- H.P. Dube

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

This is not a fit case for interference under Article 226 of the Constitution of
India as disputed questions of fact are involved. Moreover, the grievance in
the present writ petition is with regard to violation of a contract which is
private in nature and not statutory one. We decline to interfere in the present
petition. The petitioner may seek remedy elsewhere.

The petition is dismissed accordingly.

Order Date :- 6.1.2010
ALS