Allahabad High Court High Court

Om Prakash Prajapati vs State Of U.P. Thu. Its … on 6 January, 2010

Allahabad High Court
Om Prakash Prajapati vs State Of U.P. Thu. Its … on 6 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 11 of 2010

Petitioner :- Om Prakash Prajapati
Respondent :- State Of U.P. Thu. Its Secretary,P.W.D.,And Others Civil
Petitioner Counsel :- Ravi Singh
Respondent Counsel :- C.S.C.,Shishir Jain

Hon'ble Shabihul Hasnain,J.

Heard Sri Ravi Singh, learned counsel for the petitioner and Sri Shishir Jain
for the opposite party No.3, who says that the petitioner has not made
representation to the Managing Director and hence the case of the petitioner
could not be considered. Earlier there was a ban which has been lifted now
and if the petitioner makes a representation to the proper authority i.e.
Managing Director, he shall consider the same in accordance with law,
expeditiously.

Accordingly, this petition is disposed of with a direction that the petitioner
shall be at liberty to move fresh representation before the Managing Director,
who shall pass appropriate, reasoned and speaking orders in this matter within
a period of six weeks from the date of receipt of certified copy of this order
along with the representation.

Order Date :- 6.1.2010
RKM.