Allahabad High Court High Court

Ram Roop Shukla vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Ram Roop Shukla vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47429 of 2010

Petitioner :- Ram Roop Shukla
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vishnu Pratap Pandey
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The sole relief pressed for by learned counsel for the petitioner at
the time of hearing of this petition that the representation filed by
the petitioner for payment of family pension may be decided.

Learned Standing Counsel appearing for the respondents states
that the representation filed by the petitioner shall be decided
expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the Chief Development Officer, Mainpuri to pass an
appropriate order on the representation dated 16th June, 2010
(Annexure-4 to the writ petition) filed by the petitioner for
payment of family pension expeditiously, preferably within a
period of four months from the date a certified copy of this order is
filed by the petitioner before the Chief Development Officer,
Mainpuri.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the Chief Development
Officer, Mainpuri in accordance with law.

Order Date :- 11.8.2010
SK