Allahabad High Court High Court

Rajnesh Kumar vs Adhayaksh U..P. Sahkari … on 12 January, 2010

Allahabad High Court
Rajnesh Kumar vs Adhayaksh U..P. Sahkari … on 12 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1110 of 2010

Petitioner :- Rajnesh Kumar
Respondent :- Adhayaksh U..P. Sahkari Sansthagat Seva Mandal, Lkn. &
Ors.
Petitioner Counsel :- Arun Kumar
Respondent Counsel :- S.K. Yadav

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and Sri Atul Kulshreshtra
holding brief of Sri S.K. Yadav, learned counsel for the respondent
no.1 and 2.

The claim of the petitioner is that the respondent no.3 who is his
real brother, did not honour the compromise which was entered at
the time of his engagement on compassionate basis. It is urged that
the respondent no.3 has accordingly violated the terms of the
compromise and, therefore, his engagement on compassionate
basis should be set aside.

The dispute arises out of an alleged compromise for giving
compassionate appointment. Whether the said compromise was
entered into or not, is a factual dispute for which the petitioner
may file a civil suit. Accordingly the writ petition is dismissed.

Order Date :- 12.1.2010
Shiraz