Allahabad High Court High Court

Inder Pal Singh And Others vs Indian Telephone Industrial … on 25 June, 2010

Allahabad High Court
Inder Pal Singh And Others vs Indian Telephone Industrial … on 25 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36490 of 2010

Petitioner :- Inder Pal Singh And Others
Respondent :- Indian Telephone Industrial Limited And Others
Petitioner Counsel :- Inder Pal Singh,Neerja Raghuvanshi

Hon'ble Pankaj Mithal,J.

The earlier writ petition of the petitioner being Writ Petition No. 6399 (S/S)
of 2001, Indra Pal Singh and another Vs. Chairman & Managing Director,
I.T.J. Ltd. and others was disposed of finally vide order dated 31 October
2007 in the following terms;

“The impugned transfer order passed on 18.09.2001 has been challenged in the present writ
petition.

No case for interference is made out. However, the respondents shall be at liberty to pass fresh
order in accordnace with law after the end of current session.

Subject to above, the writ petition is disposed of finally”

In the circumstances, the petitioner in this writ petition wants that the
aforesaid order passed by the High Court be directed to be complied with.

I have heard Sri Inder Pal Singh, the petitioner in person. He clearly states
that his only grievance is that the order dated 31.10.2007 is not being
complied with and the respondents are not passing any fresh order.

I am afraid that this is not the proper forum where such a prayer can be made
or entertained. The petitioner cannot be permitted to file successive writ
petitions for the same cause of action or a fresh petition for getting the earlier
order of the High Court implemented. In the event, the earlier order of the
High Court is not being implemented or followed, the remedy of the petitioner
is not by way of a fresh writ petition but otherwise as may be advised to him.

In this view of the matter, the writ petition is wholly misconceived and is,
accordingly, dismissed. However, the petitioner may initiate appropriate
proceedings as may be advised to him for redressal of his grievance aforesaid.

Order Date :- 25.6.2010
vinay