Allahabad High Court High Court

Rama Shanker Singh [ P.I.L. ] vs State Of U.P., Thru. Secretary, … on 30 July, 2010

Allahabad High Court
Rama Shanker Singh [ P.I.L. ] vs State Of U.P., Thru. Secretary, … on 30 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7170 of 2010

Petitioner :- Rama Shanker Singh [ P.I.L. ]
Respondent :- State Of U.P., Thru. Secretary, Madhyamik Education &
Others
Petitioner Counsel :- Rakesh Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

By means of this writ petition, filed in the nature of Public Interest Litigation,
the petitioner, who claims to be a public person, challenges the appointment
of opposite party no. 5.

Writ petition in the nature of Public Interest Litigation, challenging the
appointment normally cannot be entertained, nor any case for such
interference is made out on behalf of the petitioner.

The petition is dismissed.

Order Date :- 30.7.2010
MFA