Allahabad High Court High Court

Ram Khiladi vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Ram Khiladi vs State Of U.P. & Others on 5 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71593 of 2009

Petitioner :- Ram Khiladi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.C. Sinha
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner claims that he is not being considered for training as
Revenue Inspector on account ofan adverse entry awarded to him.

Sri Sinha learned counsel for the petitioner contends that an appeal has
already been filed by the petitioner against the said adverse entry but on
account of non disposal of the said appeal the petitioner is being made
to suffer.

In view of the aforesaid, this writ petition is disposed of with a direction
that the aforesaid appeal filed by the petitioner against the adverse entry
of the petitioner be disposed of as expeditiously as possible preferably
within a period of three weeks and thereafter the petitioner’s request be
considered for the benefit which is being claimed for training as
Revenue Inspector.

The writ petition stands disposed of accordingly.

Order Date :- 5.1.2010
mna