Allahabad High Court High Court

Smt. Kutuma Devi vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Smt. Kutuma Devi vs State Of U.P. And Others on 30 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44563 of 2010

Petitioner :- Smt. Kutuma Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dr. Rajesh Kr. Srivastava
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

The petitioner who is working as Aanganbadi Sahayika, a show
cause notice was given to her by the respondents to show cause
regarding certain work which she has not completed.

In my opinion, it is mere a show cause notice. If the petitioner is
aggrieved, she can make an application and give an explanation
before the competent authority to that effect. Therefore, this writ
petition cannot be entertained.

It is hereby dismissed as not maintainable. If the petitioner has
already submitted a representation, that may be considered
according to law.

No order is passed as to costs.

Order Date :- 30.7.2010
V.Sri/-