Court No. - 6 Case :- SERVICE SINGLE No. - 5451 of 2010 Petitioner :- Virendra Kumar Awasthi Respondent :- The State Of U.P. Through Its Principal Secy.Dept.Of Revenue Petitioner Counsel :- Rakesh Kumar Srivastava,Smt.Seema Srivastava Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
The submission of learned counsel for the petitioner is that the
interest of justice would be served if necessary direction be issued
to the, opposite party No.5 to consider and decide the
representation of the petitioner within a stipulated time fixed by
this Court.
Learned Standing Counsel has no objection to the prayer of
learned counsel for the petitioner.
In view of the above, with the consent of parties’ counsel and
without entering into the merits of the case, the writ petition is
finally disposed of with the direction to the opposite party no. 5 to
consider and decide the representation of the petitioner dated
30.7.2010, contained in Annexure-24 to the writ petition, by
speaking and reasoned order, in accordance with law, within a
period of one month from the date of production of a certified
copy of this order and communicate the result of the same to the
petitioner.
Order Date :- 5.8.2010
RKM.