Allahabad High Court High Court

Vinay Katheriya @ Vikram, S/O-Sri … vs State Of U.P.,Thru. Secretary, … on 2 April, 2010

Allahabad High Court
Vinay Katheriya @ Vikram, S/O-Sri … vs State Of U.P.,Thru. Secretary, … on 2 April, 2010
Court No. - 1

Case :- MISC. BENCH No. - 2958 of 2010

Petitioner :- Vinay Katheriya @ Vikram, S/O-Sri Ram Prakash
Katheriya
Respondent :- State Of U.P.,Thru. Secretary, Home, & Others
Petitioner Counsel :- P.C. Sharma
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Shabihul Hasnain,J.

The petitioner was provided security of one gunner free of cost by
the State Government on 17.2.2006 but the same was withdrawn
or to say was not extended after 17.2.2007.

Learned counsel for the petitioner submitted that because
petitioner was a political person, therefore, he was provided
security. We find it hardly to be a sufficient reason for providing
security.

The petitioner has made representations but the security has not
been provided. Since no ground has been made out, by the
petitioner, as to why, security be provided to him, we do not find
any ground to issue any such direction. Moreover, the petitioner
was given security only for a small period of one year, and since
17.2.2007 he is without any such security, the petition having been
filed in the year 2010, i.e. approximately after three years, also
does not persuade us to entertain the petition.

The petition is accordingly dismissed.

Order Date :- 2.4.2010
Om/RKM.