Allahabad High Court High Court

National Federation vs State Of U.P. & Ors. on 3 July, 2010

Allahabad High Court
National Federation vs State Of U.P. & Ors. on 3 July, 2010
Court No. - 4

Case :- SERVICE SINGLE No. - 223 of 1992

Petitioner :- National Federation
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.C. Misra
Respondent Counsel :- C.S.C.

Hon'ble Ritu Raj Awasthi,J.

Heard learned counsel for the petitioner as well as the learned Standing
Counsel and perused the record.

A query was put to the counsel for the petitioner as to how the writ petition
filed by the association espousing the cause of its members in the present facts
and circumstances is maintainable and why the members themselves can not
approach this Court for getting the matter decided. The learned counsel for the
petitioner has failed to satisfy this Court.

In view of above facts and circumstances, the writ petition is not maintainable
and is liable to be dismissed.

Accordingly, the writ petition is dismissed.

Interim order, if any, stands discharged.

Order Date :- 3.7.2010
Prajapati