Allahabad High Court
Hub Lal Prasad Srivastava vs State Of U.P.Through Secy. Home … on 16 July, 2010
Court No. - 1 Case :- MISC. BENCH No. - 6633 of 2010 Petitioner :- Hub Lal Prasad Srivastava Respondent :- State Of U.P.Through Secy. Home Lucknow And Ors. Petitioner Counsel :- L.K.Gupta Respondent Counsel :- C.S.C. Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
The petitioner’s contention that opposite parties no. 4 and 5 have orally
directed him not to interfere with the right of one Thakur Prasad, who is
scheduled caste, despite suit being filed by the petitioner against Thakur
Prasad, cannot be a ground for entertaining the present writ petition for the
reason (i) that Thakur Prasad is not impleaded as a party; and (ii) that the
petitioner has already filed a civil suit, where he can raised all his grievances.
The petition is dismissed.
Order Date :- 16.7.2010
MFA