Allahabad High Court High Court

Suraj Singh vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
Suraj Singh vs State Of U.P. And Others on 18 June, 2010
Court No. - 10

Case :- WRIT - A No. - 35636 of 2010

Petitioner :- Suraj Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Raj Narain
Respondent Counsel :- C.S.C.

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The petitioner, a retired Sub Inspector of Police, is seeking payment of his
post retiral benefits admissible to him. He had retired on 30th June, 2004.
The petitioner had already submitted a representation to the Senior
Superintendent of Police, Kanpur Dehat, but nothing has been done on his
representation.

In view of above, it is open for the petitioner to submit a detailed
representation to the concerned Section of Police Head Quarter for reddressal
of his grievance. If such a representation is submitted by the petitioner within
two weeks’ from today alongwith a certified copy of this order, the same shall
be disposed of by the Authority concerned within a period of two months
thereafter after calling the records and by passing a reasoned and speaking
order.

With above observations and directions, the writ petition stands finally
disposed of.

Order Date :- 18.6.2010
bgs/