Court No. - 18 Case :- WRIT - A No. - 43102 of 2010 Petitioner :- Manoj Kumar Gupta Respondent :- B. S. N. L. And Others Petitioner Counsel :- K. M. Misra Respondent Counsel :- K. N. Mishra Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and Sri K.N. Mishra, learned
Standing Counsel for the State-respondents.
Learned counsel for the petitioner submits that Bharat Sanchar Nigam Ltd.
has been notified under Section 19 of the Central Administrative Tribunal Act
and therefore, in view of the judgment of the Hon’ble Supreme Court of India
in the case of L. Chandra Kumar versus Union of India & others reported in
(1997) 3 SCC 261, the petitioner must be asked to approach the Central
Administrative Tribunal.
In view of the aforesaid, the present writ petition is dismissed with liberty to
the petitioner to approach the Central Administrative Tribunal.
(Arun Tandon, J.)
Order Date :- 26.7.2010
Sushil/-