Allahabad High Court High Court

Mohammad Shamim vs State Of U.P. & Another on 5 January, 2010

Allahabad High Court
Mohammad Shamim vs State Of U.P. & Another on 5 January, 2010
Court No. - 36

Case :- WRIT - C No. - 70816 of 2009

Petitioner :- Mohammad Shamim
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Shashi Kant Shukla
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

Having heard the learned counsel for the petitioner, we are of the view that
the present writ petition is not maintainable as it is directed against a private
party.

The case of the petitioner is that he took a loan from the respondent No.2
namely Shriram Transport Finance Company, which is not State within the
meaning of Article 12 of the Constitution of India. The writ petition is not
maintainable.

It is dismissed accordingly.

(Prakash Krishna, J.)

(Yogesh Chandra Gupta, J.)

Order Date :- 5.1.2010
LBY