Allahabad High Court High Court

Sanjai Kumar Mishra vs State Of U.P. & Others on 2 April, 2010

Allahabad High Court
Sanjai Kumar Mishra vs State Of U.P. & Others on 2 April, 2010
Court No. - 38

Case :- WRIT - A No. - 17553 of 2010

Petitioner :- Sanjai Kumar Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Lakhan Kashyap
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Some liability is fixed upon the petitioner. Petitioner states that the
work done by the petitioner has not been verified, though earlier
the petitioner has already submitted an application dated
27.10.2009 regarding verification of the work, but the same has
not been done and without verification of the work, the order dated
10.12.2009 has been issued recovering the amount against the
petitioner. The petitioner submits that the said action of the
respondent is not correct and valid in accordance with law.

The controversy raised by the petitioner in the present writ petition
appears to be factual in nature regarding the work done by the
petitioner. As regards the verification of the work it could only be
done by the relevant authority. In such circumstances, liberty is
given to the petitioner to approach the relevant authority by
making a comprehensive and detailed representation within a
period of three weeks before the competent authority i.e.
respondent No.2 and if such representation is filed, the respondent
is directed to consider the same by a speaking and reasoned order
within a period of two months from the date of production of
certified copy of this order before him.

The writ petition is disposed of accordingly.

No order, is passed as to costs.

Order Date :- 2.4.2010
Pr/-