Court No. - 29 Case :- WRIT - A No. - 42378 of 2010 Petitioner :- O. P. Gupta Respondent :- State Of U.P. And Others Petitioner Counsel :- Shrawan Dwivedi Respondent Counsel :- C. S. C. Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
No one appears for the petitioner in revised call. Learned Standing
Counsel appears for the State respondents.
Learned Standing Counsel states that the petitioner does not have
cause of action to file the writ petition. The facts alleged in the
writ petition on the basis of which he wants CBCID enquiry, relate
to the year 1991, when he retired and the retirement of one Shri
Uma Shankar Pandey in the year 2003.
The petitioner is not seeking relief for himself. He has complained
of misrepresentation by one Shri Uma Shankar Pandey, for taking
benefits of additional service without impleading him as a party-
respondent.
The writ petition is misconceived and dismissed.
Order Date :- 22.7.2010
SP/