Allahabad High Court High Court

Deepak Kumar Gupta S/O Shankar … vs State Of U.P. Thru Prin. Secy. … on 22 January, 2010

Allahabad High Court
Deepak Kumar Gupta S/O Shankar … vs State Of U.P. Thru Prin. Secy. … on 22 January, 2010
Court No. - 4
Case :- SERVICE BENCH No. - 45 of 2010

Petitioner :- Deepak Kumar Gupta S/O Shankar Prasad Gupta
Respondent :- State Of U.P. Thru Prin. Secy. Basic Education & Ors.
Petitioner Counsel :- S.P. Mishra
Respondent Counsel :- C.S.C.

Hon'ble Sunil Ambwani,J.

Hon’ble Anil Kumar,J.

In this writ petition filed for a writ of quo-warranto the

petitioner, 22 years old person, who has not sufficiently

identified himself, has prayed for issuing a writ to question

the authority under which authority Smt. Meera Tripathi,

respondent no.4 has been given the charge of the Principal,

District Education and Training Institute, Kushi Nagar, U.P.

The petitioner has not identified himself, is concerned and

the source of the knowledge from which he heard the

knowledge of the facts stated in the writ petition. In G.D.

Karkare Vs. T.L. Shevde and others A.I.R. 1952 Nagpur

330 it was held that any citizen can file a writ of quo-

warranto questioning the authority hold by a Public Authority.

The person, however, must first identify himself and give

source of his information of the facts alleged by him before

he can knock the door of the Court.

Let petitioner be filed supplementary affidavit.

Put up on 27.1.2010.

Order Date :- 22.1.2010
Pramod