Allahabad High Court
Km. Siya Sakhi vs State Of U.P. & Others on 25 January, 2010
Court No. - 38 Case :- WRIT - A No. - 3162 of 2010 Petitioner :- Km. Siya Sakhi Respondent :- State Of U.P. & Others Petitioner Counsel :- Vinod Mishra Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner claims compassionate appointment after 25 years of the
death of her father.The petitioner has been pursuing her remedy before
the departmental authorities. The writ petition cannot be entertained
after 25 years of the death of her father. She may avail her remedy
before the department concerned.
The writ petition is dismissed.
Order Date :- 25.1.2010
mna