Allahabad High Court High Court

Sharda Devi vs State Of U.P. Thru. P.S. … on 5 August, 2010

Allahabad High Court
Sharda Devi vs State Of U.P. Thru. P.S. … on 5 August, 2010
Court No. - 36

Case :- WRIT - C No. - 19358 of 2010

Petitioner :- Sharda Devi
Respondent :- State Of U.P. Thru. P.S. Industrial Devp. & Ors.
Petitioner Counsel :- Shyam Narain Pandey
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner and learned
Standing Counsel.

Learned counsel for the petitioner informs the court that his
claim is covered by the decision given in Writ Petition
No.67371 of 2009 (Ajay Kumar Singh Vs. The State of U.P.
and others).

In view of the aforesaid we are not to go into the merits of
the matter by writing the facts in detail and thus we propose
to dispose of this petition by giving following directions-

1) Petitioner is to to file certified copy of this order alongwith
fresh representation for redressal of his cause before the
concerned competent authority.

2) Along with representation petitioner will also annex copy
of the decision given by this court, noted above.

3) On receipt of the move it will be the concern of the
competent authority to pass appropriate orders keeping in
mind the decision of this court within shortest possible time
preferably within a period of one month from the date of
receipt of the move.

Writ petition stands decided.

Order Date :- 5.8.2010
M.A.A.