Allahabad High Court High Court

Smt. Maya Devi vs Upzilladhikari Mainpuri & … on 23 July, 2010

Allahabad High Court
Smt. Maya Devi vs Upzilladhikari Mainpuri & … on 23 July, 2010
Court No. - 34

Case :- WRIT - C No. - 42715 of 2010

Petitioner :- Smt. Maya Devi
Respondent :- Upzilladhikari Mainpuri & Another
Petitioner Counsel :- Arun Kumar
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the petitioner and learned standing counsel
appearing for the respondents.

Against the order impugned passed by the respondent no. 1, the petitioner has
remedy before the Commissioner of the Division. Therefore, the petitioner is
relegated to file an appeal before the Commissioner of the Division who shall
after taking into account all the factors shall decide the appeal of the
petitioner, if possible within a period of two months from the date of filing of
the appeal.

With the above observation, the petition is disposed of finally.

Order Date :- 23.7.2010
R