Allahabad High Court High Court

Mukh Lal Yadav vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Mukh Lal Yadav vs State Of U.P. & Others on 30 July, 2010
Court No. - 34

Case :- WRIT - C No. - 44702 of 2010

Petitioner :- Mukh Lal Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rohit Tiwari
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner has restricted his prayer to the
extent that his representation be decided within a stipulated period
of time.

In the circumstances of the case concerned authority is directed to
decide the representation of the petitioner by speaking order in
accordance with law, if possible within a period of two months
from the date of receipt of a certified copy of this order. The
petitioner will be afforded opportunity of hearing by the concerned
authority before passing the order.

The concerned authority after taking decision on the representation
of the petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 30.7.2010
ssm