Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Labana Lakshmi Narayanamma W/O ... vs The 3 Member Committee, Midday ...
2021 Latest Caselaw 4668 AP

Citation : 2021 Latest Caselaw 4668 AP
Judgement Date : 16 November, 2021

Andhra Pradesh High Court - Amravati
Labana Lakshmi Narayanamma W/O ... vs The 3 Member Committee, Midday ... on 16 November, 2021
       HON'BLE SRI JUSTICE U.DURGA PRASAD RAO

                   WRIT PETITION No.36155 OF 2014

ORDER:

The grievance of the petitioners in this writ petition is that the

action of the respondents in trying to terminate the contract works of

the petitioners in running the mid-day meals in the 4th respondent-

school without there being any plausible reason and without issuing

any notice is illegal, arbitrary and violative of Articles 14 and 19(1)(g)

of the Constitution of India and Principles of natural justice and pass

suitable orders.

2. Heard learned counsel for petitioners and learned Assistant

Government Pleader for Education representing on behalf of the

respondents.

3. Learned Assistant Government Pleader for Education, relying

upon the judgment dated 31.10.2019 in W.P. Nos.8037 of 2019 and

batch, argued that said judgment also relates to the implementation of

mid-day meals scheme by the Government and challenge of some of

the petitioners was against their removal and hence, the said judgment

squarely applies to the cases on hand and thus, requested to dispose of

the writ petition in terms of the said judgment.

4. On a close scrutiny of the judgment in W.P. No.8037 of 2019

and batch, it is noticed that a learned single judge of this Court having

relied upon the earlier division bench judgment in D.Ameena Bee v.

Commissioner, Anantapur Municipality, Anantapur1, has held that,

in his opinion, the petitioners therein had not made out a case for

issuance of a writ of mandamus and the Court did not find an

enforceable legal/statutory right that was available to the petitioners

which would entitle them to invoke the extra ordinary jurisdiction of

this Court and seek a writ of mandamus, dismissed the writ petitions.

5. Needless to emphasize, this writ petition is also squarely

covered by the aforesaid judgment. By following the said judgment

and in terms thereof, the writ petition is dismissed. No costs.

As a sequel, interlocutory applications pending, if any, shall

stand closed.

_________________________ U.DURGA PRASAD RAO, J

16.11.2021 TSNR

2005 (2) ALT 576

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter