Allahabad High Court High Court

Ramesh Kumar vs Union Of India Through … on 9 July, 2010

Allahabad High Court
Ramesh Kumar vs Union Of India Through … on 9 July, 2010
Court No. - 4

Case :- SERVICE SINGLE No. - 3990 of 2010

Petitioner :- Ramesh Kumar
Respondent :- Union Of India Through Secretary,Ministry Of External
Petitioner Counsel :- R.C. Singh
Respondent Counsel :- A.S.G.,Mahendra Singh Pawar

Hon'ble Ritu Raj Awasthi,J.

The matter relates to Central Government Employees. The petitioner is a
Lower Divisional Clerk in Regional Passport Office, Lucknow. Learned
counsel for the petitioner submits that the writ petition was filed before this
court as the bench before Central Adminstrative Tribunal, Lucknow was not
available.

It is submitted that the writ petitoin on behalf of Central Government
Employees is not maintainable in view of the law laid down by the Hon’ble
Apex Court in the case of L. Chandra Kumar reported in (1997) 3 SCC page

261.

Learned counsel for the petitioner prays that he may be permitted to withdraw
this writ petition in order to approach the Central Adminstrative Tribunal.

The prayer is allowed. The writ petition is dismissed as withdrawn.

Interim order, if any, stands discharged.

Order Date :- 9.7.2010
Adhir