Allahabad High Court High Court

Smt. Kamlesh vs D.E. (Secndary) U.P. Alld. & … on 2 August, 2010

Allahabad High Court
Smt. Kamlesh vs D.E. (Secndary) U.P. Alld. & … on 2 August, 2010
Court No. - 26

Case :- WRIT - A No. - 41048 of 1997

Petitioner :- Smt. Kamlesh
Respondent :- D.E. (Secndary) U.P. Alld. & Others
Petitioner Counsel :- Ashok Khare
Respondent Counsel :- C.S.C.

Hon'ble Devendra Kumar Arora,J.

List has been revised.

Learned counsel for petitioner is not present.
By means of present writ petition, petitioner has sought a writ
in the nature of mandamus for compliance of the order dated
07.6.1996, passed by Deputy Director of Education
(Secondary), Ist Region, Meerut (Annexure No. 12 to the writ
petition) by which he has written a letter to the Addl. Director
of Education, Secondary, Directorate of
Education at Allahabad seeking guidance for terminating the
services of two teachers against whom a complaint has been
received that they obtained appointment on the basis of
forged documents.

I have gone through the record of the writ petition.
The petitioner has no locus to seek a writ of mandamus to
take action in pursuance of internal correspondence of the
two authorities of the Education Department.
Writ Petition is, therefore, dismissed being misconceived and
ill-advised.

Order Date :- 2.8.2010
ashok