Allahabad High Court High Court

Lal Bahadur vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Lal Bahadur vs State Of U.P. & Others on 27 January, 2010
Court No. - 38

Case :- WRIT - A No. - 3451 of 2010

Petitioner :- Lal Bahadur
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shrawan Dwivedi
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner may approach the competent authority for redressal of his
grievances as he alleges that balance of his payment and post retiral
benefit has not been released so far.

In the event the petitioner approaches the respondent No.3, who shall
consider the claim of the petitioner and pass an appropriate order in
accordance with law as expeditiously as possible preferably within a
period of 3 months from the date of production of a certified copy of this
order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 27.1.2010
Irshad