Allahabad High Court High Court

R.K.Srivastava {B.C.C.} vs State Of U.P.Through Secy. on 28 January, 2010

Allahabad High Court
R.K.Srivastava {B.C.C.} vs State Of U.P.Through Secy. on 28 January, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 13124 of 1990

Petitioner :- R.K.Srivastava {B.C.C.}
Respondent :- State Of U.P.Through Secy.
Petitioner Counsel :- Mohd. Shoeb,A B Soloman
Respondent Counsel :- C.S.C.

Hon'ble Satyendra Singh Chauhan,J.

Heard.

This is an application under Article 215 of the Constitution of India.

In view of the Division Bench decision of this Court in the case of Sunita
Agnihotri vs. Suraj Singh,
2005 (1) ESC 14 the application under Article 215
of the Constitution of India is not maintainable. However, the petitioner is at
liberty to move proper contempt petition under the Contempt of Courts Act.

Application is accordingly rejected.

Order Date :- 28.1.2010
Rao/-