Allahabad High Court High Court

Pooran Singh vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Pooran Singh vs State Of U.P. & Others on 4 February, 2010
Court No. - 36

Case :- WRIT - C No. - 3294 of 2010

Petitioner :- Pooran Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shailendra Yadav
Respondent Counsel :- C.S.C.

Hon'ble Prakash Krishna,J.

Hon’ble Yogesh Chandra Gupta,J.

The writ petition is disposed of by providing that the District Magistrate,
Agra will look into the grievances of the petitioner. The petitioner may file a
comprehensive representation within a period of two weeks before the
authority concerned who will take appropriate decision thereon in accordance
with law within one month thereafter.

The petition is disposed of with the aforesaid observations.

(Prakash Krishna, J.)

(Yogesh Chandra Gupta, J.)

Order Date :- 4.2.2010
LBY