Allahabad High Court High Court

Smt. Sheela Devi vs State Of U.P. And Ors. on 3 December, 2002

Allahabad High Court
Smt. Sheela Devi vs State Of U.P. And Ors. on 3 December, 2002
Equivalent citations: 2003 (1) AWC 272
Author: A Kumar
Bench: A Kumar


JUDGMENT

Anjani Kumar, J.

1. Petitioner by means of this writ petition has sought for a writ of mandamus commanding the respondent No. 2 to consider the representation of the petitioner dated 3.8.2002, addressed to Ram Veer Upadhyaya, Energy Minister, U. P. Government pursuant to the direction dated 13.10.2002. Issued by the said Minister. The said Minister issued a direction to appoint the petitioner on a particular post. Needless to say that this will be an appointment contrary to the rules. Petitioner has sought for a writ of mandamus. A mandamus can only be issued if the petitioner has an enforceable right and respondents are under legal obligation. None of the two ingredients are there for issuance of mandamus.

2. In this view of the matter, no relief can be granted to the petitioner. The petition is dismissed being devoid of any merit.