Court No. - 18 Case :- WRIT - A No. - 39331 of 2010 Petitioner :- Hridayanand Pandey Respondent :- State Of U.P. Thru' Secy. Cooperative Society & Ors. Petitioner Counsel :- Durga Tiwari Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Petitioner was employed as Class IV employee in District
Cooperative Bank Ltd., Deoria. He is stated to have retired on
31.07.2007. Pension and other monetary benefits have not
been released. Hence this petition.
In the facts and circumstances of the case, I am of the
considered opinion that the grievance of the writ petitioner
can be more appropriate examined by the respondent no. 2
(Secretary/General Manager, District Cooperative Bank Ltd.,
Deoria), at the first instance.
Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all his
grievances before respondent no. 2, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 2 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Dated : 09.07.2010
VR/39331/10