Allahabad High Court
Ramadhar Singh Yadav vs State Of U.P. & Others on 3 February, 2010
Court No. - 39 Case :- WRIT - C No. - 5339 of 2010 Petitioner :- Ramadhar Singh Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Janardan Singh Yadav Respondent Counsel :- C.S.C. Hon'ble Dilip Gupta,J.
The sole grievance raised by the learned counsel for the petitioner
is that an appropriate decision may be taken by the Director, Social
Welfare Department, U.P. Lucknow on the representation filed by
the petitioner.
Neither the Institution nor the Committee of Management, which
is running the Institution has filed this petition. This petition, at the
instance of Ramadhar Singh Yadav who claims to be the Principal
of the Institution without even disclosing his identity, cannot be
entertained.
The writ petition is, accordingly, dismissed.
Order Date :- 3.2.2010
GS