Allahabad High Court High Court

Sanjit Kumar Misra vs State Of U.P. And Others on 15 July, 2010

Allahabad High Court
Sanjit Kumar Misra vs State Of U.P. And Others on 15 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40569 of 2010

Petitioner :- Sanjit Kumar Misra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- B.N. Chaturvedi,Smt. C.K. Chaturvedi
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned
Standing Counsel.

The limited prayer made in the present writ petition is that certain
information regarding spelling of the name of the petitioner was
given by letter dated 12.5.2010. According to the petitioner he has
submitted all the relevant documents but the respondent no.2 has
not taken any decision up till date.

In view of the aforesaid facts and circumstances, this writ petition
is disposed of finally directing respondent no.2 to take appropriate
decision upon the documents submitted by the petitioner according
to law within a period of 2 months from the date of production of
certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 15.7.2010
V.Sri/-