Allahabad High Court
C/M, C.C.S. Kisan Balika Uchchtar … vs State Of U.P. & Others on 3 February, 2010
Court No. - 36 Case :- WRIT - C No. - 2870 of 2010 Petitioner :- C/M, C.C.S. Kisan Balika Uchchtar M.Vidyalay & Anr. Respondent :- State Of U.P. & Others Petitioner Counsel :- S.P. Pandey,D.V. Singh Respondent Counsel :- C.S.C.,Abhishek Kumar Hon'ble Prakash Krishna,J.
Hon’ble Ram Autar Singh,J.
No case for interference under Article 226 of the constitution of India is made
out.
The writ petition is dismissed. The petitioner may seek proper remedy before
the appropriate forum.
Order Date :- 3.2.2010
R