Allahabad High Court High Court

Jag Prasad vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Jag Prasad vs State Of U.P. And Others on 10 May, 2010
Court No. - 38

Case :- WRIT - A No. - 26015 of 2010

Petitioner :- Jag Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ram Murat Singh
Respondent Counsel :- C. S. C.

Hon'ble Ran Vijai Singh,J.

The petitioner, who is working in the respondents-office on daily
wage basis as Class-IV employee appears to be aggrieved by non
disposal of the representation dated 16.01.2010.

I have heard learned counsel for the petitioner and learned
Standing Counsel.

Considering the facts and circumstances of the case, it is provided
that for redressal of his grievance, petitioner may file fresh
representation before the respondent No.3 within a period of three
weeks from the date of receipt of certified copy of the order of this
Court. In case such representation is filed, that may be considered
and decided by the Divisional Forest Officer, Mohaba, i.e.
respondent No.3 within a period of six weeks in accordance with
law by passing a reasoned speaking order from its receipt.

It may be clarified that this Court has not addressed itself on the
merit of the petitioner’s claim. It will be open to the competent
authority to pass an independent order in accordance with law
without being influenced by any of the observation made in this
order.

Subject to above observation, writ petition is disposed of.

Order Date :- 10.5.2010
Pr/-