Court No. - 18 Case :- WRIT - A No. - 39886 of 2010 Petitioner :- Surendra Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- D. K. Singh Respondent Counsel :- C. S. C.,S. N. Tripathi Hon'ble Arun Tandon,J.
The grievance of the petitioner, with regard to payment of retiral
dues, arrears of salary etc., at the first instance can be examined
by respondent no. 4 (The Chairman, District Cane Service
Authority/ District Cane Officer, Gorakhpur.
Accordingly the present writ petition is disposed of with liberty to
the petitioner to make a representation ventilating all his
grievances before respondent no. 4, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 4 shall call for the
records and shall pass a reasoned speaking order preferably
within six weeks after affording opportunity of hearing to the
Cane Cooperative Society.
Dated : 13.07.2010
VR/39886/10