Allahabad High Court
Kiran Kumari vs Reg. Dir., S.S.C. Central … on 2 February, 2010
Court No. - 38 Case :- WRIT - A No. - 5270 of 2010 Petitioner :- Kiran Kumari Respondent :- Reg. Dir., S.S.C. Central Region(Cr), & Another Petitioner Counsel :- K.D. Tiwari,P.K. Mishra Respondent Counsel :- A.S.G.I. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Sri Triloki Singh for the
respondents.
A preliminary objection has been raised that in view of the decision in
the case of L.Chandra Kumar Vs. Union of India and another reported
in1997(3) SCC 261 the petitioner may approach the Central
Administrative Tribunal.
The preliminary objection is upheld.
The writ petition is dismissed.
Order Date :- 2.2.2010
mna