Allahabad High Court
Ali Raza & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 38 Case :- WRIT - A No. - 5069 of 2010 Petitioner :- Ali Raza & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Bishram Tiwari Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner contends that the entire records in relation to the
their engagement as Village Chowkidar has been destroyed in a
fire.
Learned counsel for the petitioner contends that this might have
been a deliberate action of the concerned Police Officer. No F.I.R.
has been lodged, nor any appropriate action has been taken for
destruction of Government property as such no relief can be
granted to the petitioner in the absence of any evidence or proof of
engagement as service.
The writ petition is, therefore, rejected.
Order Date :- 2.2.2010
Sahu