Allahabad High Court High Court

Bhupender Kumar vs State Of U.P. & Ors. on 20 July, 2010

Allahabad High Court
Bhupender Kumar vs State Of U.P. & Ors. on 20 July, 2010
Court No. - 34

Case :- WRIT - C No. - 41715 of 2010

Petitioner :- Bhupender Kumar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ambrish Kumar
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 stipulated period of time.

Considering the facts and circumstances of the case the District Magistrate,
Badaun 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 his order. The petitioner will be
afforded opportunity of hearing by the concerned authority before passing the
order.

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

Order Date :- 20.7.2010
ssm