Allahabad High Court High Court

Pramod Kumar Srivastava vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Pramod Kumar Srivastava vs State Of U.P. & Others on 21 July, 2010
Court No. - 34

Case :- WRIT - C No. - 58107 of 2009

Petitioner :- Pramod Kumar Srivastava
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.A. Azmi
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition, the petitioner seeks to enforce directly which is not
statutory in nature. The petitioner was given work by the State Government
which is purely private in nature. It is settled law that no mandamus is
maintainable in this writ petition.

However, the petitioner shall make representation to the Chief Engineer,
responent no.3 who shall consider the case of petitioner and shall redress the
grievance of the petitioner.

With the above observation, the writ petition is disposed of finally.

Order Date :- 21.7.2010
R