Allahabad High Court High Court

Anand Singh And Others vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Anand Singh And Others vs State Of U.P. & Others on 4 January, 2010
Court No. - 18

Case :- WRIT - A No. - 70566 of 2009

Petitioner :- Anand Singh And Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K. M. Asthana
Respondent Counsel :- C. S. C.

Hon'ble Sudhir Agarwal,J.

The grievance of the petitioner is inaction of the respondent in extending to
give benefit of the government order dated 20-12-2001. In this regard the
petitioner has made representation before the District Basic Shiksha Adhikari,
Moradabad on 30-9-2009 which was received in the office on same day but
no decision has been taken by the respondent no.3 till date.

Learned Standing Counsel fairly submitted that in case such a representation
is pending and has not been decided, the same shall be decided expeditiously.

Considering the facts and circumstances of the case and in view of the
statement made by learned Standing Counsel, the writ petition is finally
disposed of with the direction to the authority concerned to consider and
decide the petitioner’s representation in accordance with law within two
months from the date of production of certified copy of this order, by passing
a reasoned order.

Order Date :- 4.1.2010
skv