Court No. - 38 Case :- WRIT - A No. - 44130 of 2010 Petitioner :- Ratan Kumar Respondent :- State Of U.P. And Others Petitioner Counsel :- Arvind Kumar Yadav Respondent Counsel :- C. S. C.,D. D. Chauhan Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Against the order impugned passed by the respondents, petitioner
can approach the District Magistrate by making a detailed
representation annexing all the relevant documents stating therein
that the order impugned terminating the engagement of the
petitioner has been passed in violation of the principle of natural
justice.
Therefore, in my opinion, this writ petition cannot be entertained.
It is hereby dismissed.
However, a liberty is given to the petitioner to approach the
District Magistrate-respondent No. 2.
No order as to costs.
Order Date :- 29.7.2010
Sazia