Allahabad High Court
Mahesh Singh & 9 Others vs State Of U.P. & Others on 22 January, 2010
Court No. - 38 Case :- WRIT - A No. - 2467 of 2010 Petitioner :- Mahesh Singh & 9 Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Singh Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioners.
The only argument advanced is that the impugned order does not
have the sanction of the Police Establishment Board. Learned
Standing Counsel has produced a copy of the order of the Police
Establishment Board.
In view of such order available, the writ petition lacks merit and is
dismissed.
In case the petitioners have any personal inconvenience, it is open
to them approach the appropriate authority for redressal of their
grievances.
Order Date :- 22.1.2010
Shiraz