Allahabad High Court High Court

Mangla Prasad Pandey vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Mangla Prasad Pandey vs State Of U.P. & Others on 4 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71463 of 2009

Petitioner :- Mangla Prasad Pandey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Keshav Kumar Srivastava
Respondent Counsel :- C. S. C.,R. M. Pandey,V. K. Chandel

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner, Shri R.M. Pandey,
learned counsel for the respondent nos. 2 to 4-Nagar Nigam
and the learned standing counsel.

Shri R.M. Pandey states that the dues of the petitioner in
accordance with law shall be cleared within a period of two
months.

In view of the aforesaid position taken by the Nagar Nigam,
this writ petition is disposed of with a direction to the Nagar
Nigam to clear all the dues of the petitioner as claimed in the
writ petition in accordance with law by a speaking and
reasoned order and by releasing the amount within a period
of two months from the date of presentation of a certified
copy of this order before the said authority.

Order Date :- 4.1.2010
Akv