Allahabad High Court High Court

Raj Kishore Tiwari vs State Of U.P.,Thru. Prin. … on 20 July, 2010

Allahabad High Court
Raj Kishore Tiwari vs State Of U.P.,Thru. Prin. … on 20 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6718 of 2010

Petitioner :- Raj Kishore Tiwari
Respondent :- State Of U.P.,Thru. Prin. Secy.,Panchayati Raj & Others
Petitioner Counsel :- Rama Kant Dixit
Respondent Counsel :- C.S.C.,N. Srivastava,R.N. Gupta

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the parties.
We, with the consent of the parties’ counsel, dispose of the writ petition
finally with the direction that the petitioner may make a fresh representation
to the authority concerned, and if such a representation is made, the same
shall be considered and disposed of, expeditiously, in accordance with law.
Order Date :- 20.7.2010
Sachin