Allahabad High Court High Court

Sandhya Travels Thru. Pro. … vs Union Of India And Others on 10 August, 2010

Allahabad High Court
Sandhya Travels Thru. Pro. … vs Union Of India And Others on 10 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47130 of 2010

Petitioner :- Sandhya Travels Thru. Pro. Sandhya Singh
Respondent :- Union Of India And Others
Petitioner Counsel :- Shatrughan Singh
Respondent Counsel :- A.S.G.I.,A.L. Yadav

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

Notice on behalf of respondent no.1 has been accepted by
Additional Solicitor General of India and notice on behalf of
respondent no. 2 has been accepted by Sri A.L. Yadav, Advocate.

The petitioner with regard to his grievance, has already made a
representation dated 14.2.2010 (Annexure-2 to the writ petition)
which is pending disposal before respondent no. 2.

This petition is disposed of with a direction to respondent no. 2 to
decide the aforesaid representation of the petitioner in accordance
with law by passing reasoned speaking order within a period of
two weeks from the date of production of certified copy is
produced before him.

Order Date :- 10.8.2010
Meenu