Allahabad High Court High Court

C/M, C.C.S. Kisan Balika Uchchtar … vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
C/M, C.C.S. Kisan Balika Uchchtar … vs State Of U.P. & Others on 3 February, 2010
Court No. - 36

Case :- WRIT - C No. - 2870 of 2010

Petitioner :- C/M, C.C.S. Kisan Balika Uchchtar M.Vidyalay & Anr.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.P. Pandey,D.V. Singh
Respondent Counsel :- C.S.C.,Abhishek Kumar

Hon'ble Prakash Krishna,J.

Hon’ble Ram Autar Singh,J.

No case for interference under Article 226 of the constitution of India is made
out.

The writ petition is dismissed. The petitioner may seek proper remedy before
the appropriate forum.

Order Date :- 3.2.2010
R