Court No. - 26 Case :- WRIT - A No. - 1159 of 2010 Petitioner :- Smt. Aradhana Kumari Respondent :- State Of U.P. & Others Petitioner Counsel :- Nagendra Kumar,R.K. Mishra Respondent Counsel :- C.S.C.,D.D. Chauhan,S.K. Verma Hon'ble Shishir Kumar,J.
Heard the learned counsel for the petitioner and the learned
counsel for the respondents.
The grievance raised by the petitioner in the present writ petition is
that the petitioner’s representation pending before respondent no.3
has not been considered. In such circumstances without entering
into the merit of the present writ petition, respondent no.3 District
Magistrate is directed to consider and decide the representation
dated 29.12.2009, Annexure-6 to the writ petition within a period
of six weeks by a speaking and reasoned order from the date of
production of certified copy of this order before him.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 12.1.2010
V.Sri/-