Court No. - 38 Case :- WRIT - A No. - 26313 of 2010 Petitioner :- Constable/Gd 015025931 Sunil Kumar Kashyap Respondent :- Union Of India And Others Petitioner Counsel :- Sudhir Kumar Shukla Respondent Counsel :- A. S. G. I. Hon'ble Ran Vijai Singh,J.
The petitioner, appears to be aggrieved by inaction of the
respondents, by non disposal of the revision dated 06.07.2009
pending before the respondent No.2.
It is contented by the learned counsel for the petitioner that against
the dismissal order petitioner has filed an appeal, the same was
dismissed on 26.05.2009. Aggrieved by that order of appeal the
petitioner has preferred the statutory revision, which is pending
before the respondent No.2 since 06.07.2009. Up-till-date no final
order has been passed. Hence this present writ petition.
I have heard Sri Sudhir Kumar Singh, learned counsel for the
petitioner and Sri. R,K. Srivastava, learned Additional Standing
Counsel Central Government.
Considering the facts and circumstances of the case, it is provided
that for redressal of his grievance, petitioner may file
representation before the respondent No.2 i.e. Inspector General
Central Reserve Police force, Madhya Sector, Luknow, within a
period of two weeks from the date of receipt of certified copy of
the order of this Court. In case such representation is filed, that
may be considered and decided in accordance with law by passing
a reasoned speaking order expeditiously, if possible, within a
further period of three months.
It may be clarified that this Court has not addressed itself on the
merit of the petitioner’s claim. It will be open to the competent
authority to pass an independent order in accordance with law
without being influenced by any of the observation made in this
order.
Subject to above observation, writ petition is disposed of.
Order Date :- 10.5.2010
Pr/-