Allahabad High Court High Court

Priyanka Mishra vs State Of U.P. Through … on 20 July, 2010

Allahabad High Court
Priyanka Mishra vs State Of U.P. Through … on 20 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4020 of 2010

Petitioner :- Priyanka Mishra
Respondent :- State Of U.P. Through Secy.Secondary Edu.Lucknow
And Others
Petitioner Counsel :- Pankaj Kumar Tiwari
Respondent Counsel :- C.S.C.,H.S.Jain

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the parties.

After arguing the matter at length, learned Counsel for the petitioner
submits that he does not want to press the reliefs claimed in the instant
writ petition, but restricts his prayer to the extent that the representation
preferred by the petitioner to the opposite party No.2, contained in
Annexure No.3 to the writ petition, may be directed to be decided,
expeditiously, to which learned Standing Counsel has no objection.

Accordingly, the writ petition is disposed of finally with a direction to the
opposite party No.2 to decide the representation, contained in Annexure
No.3 to the writ petition, latest by 31.8.2010.

Order Date :- 20.7.2010
lakshman