Allahabad High Court
Smt.Anita Pandey vs State Of U.P.Through Its … on 27 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 5103 of 2010 Petitioner :- Smt.Anita Pandey Respondent :- State Of U.P.Through Its Principal Secy.Bal Vikas Pustahar Petitioner Counsel :- D.P.Upadhyay,Dr.Vivek Srivastava Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
The petitioner has submitted that the petitioner’s sister has stolen the
mark-sheet of the petitioner.
Petitioner’s arguments are in the nature of family dispute and quarrel
between two sisters. No cause of action has been put before this court.
There is repeated request by the petitioner’s counsel that an inquiry be
conducted in the matter. This is not the scope of the writ petition. The
writ petition is totally misconceived.
Accordingly, it is dismissed as such.
Order Date :- 27.7.2010
Om.