Allahabad High Court High Court

Shyam Kishore Maurya vs Head Human Resoures Bajaj Allianz … on 26 July, 2010

Allahabad High Court
Shyam Kishore Maurya vs Head Human Resoures Bajaj Allianz … on 26 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5007 of 2010

Petitioner :- Shyam Kishore Maurya
Respondent :- Head Human Resoures Bajaj Allianz Life Ins.Lucknow & Ors.
Petitioner Counsel :- Arun Saxena

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the petitioner.

This writ petition has been filed against the private body. Case of the
petitioner is not covered under Article 12 of the Constitution of India. The
writ petition cannot be maintained against private body. Share position and
investment of the Government has not been disclosed in the writ petition,
therefore, no foundation has been laid in the writ petition in regard to the
Bajaj Allianz Life Insurance Company Ltd. to be treated as an authority under
Article 12 of the Constitution of India.

The writ petition is devoid of merit. It is accordingly dismissed. However, it
is open for the petitioner to approach the appropriate forum in accordance
with law.

Order Date :- 26.7.2010
RBS/-