Allahabad High Court High Court

Rajendra Singh vs State Of U.P. Thru Prin. Sec. And … on 19 July, 2010

Allahabad High Court
Rajendra Singh vs State Of U.P. Thru Prin. Sec. And … on 19 July, 2010
Court No. - 34

Case :- WRIT - C No. - 25996 of 2010

Petitioner :- Rajendra Singh
Respondent :- State Of U.P. Thru Prin. Sec. And Others
Petitioner Counsel :- Bharat Pratap Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

In this writ petition the petitioner has sought mandamus to the respondents to
pay the amount due to the petitioner for which a writ of mandamus is not
maintainable. It is open for the petitioner to file a suit for recovery.

The writ petition is dismissed accordingly.

Order Date :- 19.7.2010
Abhishek Sri.