Allahabad High Court High Court

Raj Narain Singh vs State Of U.P. & Ors. on 21 July, 2010

Allahabad High Court
Raj Narain Singh vs State Of U.P. & Ors. on 21 July, 2010
Court No. - 34

Case :- WRIT - C No. - 41886 of 2010

Petitioner :- Raj Narain Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Prabhakar Chandel
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 second appeal be decided within stipulated period of time.

In the circumstances of the case respondent no.2 is directed to decide the
second appeal of the petitioner by speaking order in accordance with law, if
possible within a period of two months form 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 :- 21.7.2010
R