Allahabad High Court High Court

Ram Asharey vs Chairman U. P. S. R. T. C. And Others on 27 July, 2010

Allahabad High Court
Ram Asharey vs Chairman U. P. S. R. T. C. And Others on 27 July, 2010
Court No. - 18

Case :- WRIT - A No. - 43234 of 2010

Petitioner :- Ram Asharey
Respondent :- Chairman U. P. S. R. T. C. And Others
Petitioner Counsel :- B. P. Yadav
Respondent Counsel :- Sunil Kumar Mishra

Hon'ble Arun Tandon,J.

Services of the petitioner have been terminated after holding a departmental
enquiry. The appeal and the revision filed against the order of termination has
been dismissed and the finding recorded in the order of punishment has been
affirmed. These orders have been challenged by means of the present writ
petition.

I am of the opinion that in the facts of the case the petitioner may be relegated
to the remedy available before the U.P. State Public Services Tribunal,
Lucknow.

Writ petition is dismissed with liberty to the petitioner to approach the U.P.
State Public Services Tribunal, Lucknow.
Order Date :- 27.7.2010
Pkb/