Allahabad High Court High Court

Bhupendra Mohan Srivastava S/O … vs State Of U.P. Thru Secretary … on 19 July, 2010

Allahabad High Court
Bhupendra Mohan Srivastava S/O … vs State Of U.P. Thru Secretary … on 19 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4436 of 2010

Petitioner :- Bhupendra Mohan Srivastava S/O Late Pawan Kumar Srivastava
Respondent :- State Of U.P. Thru Secretary Higher Education & Ors.
Petitioner Counsel :- Onkar Nath Tiwari
Respondent Counsel :- Cs.C..

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties be directed to consider and dispose of the representation
of the petitioner. He submits that all necessary facts have been stated in the
representation of the petitioner, contained in Annexure no. 4 to the writ
petition.

Considering the aforesaid facts, this petition is disposed of finally with the
direction that the representation of the petitioner, contained in Annexure no.4
to the writ petition, be considered and disposed of by a speaking and reasoned
order, by the Regional Higher Education Officer, Lucknow within a period of
two months from the date of production of a certified copy of this order
before him along with a copy of the representation.

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

Order Date :- 19.7.2010

BLY