Allahabad High Court High Court

Ram Prasad Maurya vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Ram Prasad Maurya vs State Of U.P. And Others on 2 August, 2010
Court No. - 18

Case :- WRIT - A No. - 44828 of 2010

Petitioner :- Ram Prasad Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- G. K. Gupta
Respondent Counsel :- C. S. C.,Ashok K. Pandey

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Petitioner is stated to have retired from the post of Tax Inspector in Nagar
Nigam, Varanasi on 31st August, 2009. Certain monetary benefits subsequent
to his retirement are stated to be due. Hence the present writ petition.

In the facts of the present case, I am of the considered opinion that the
grievance of the petitioner can be more appropriately examined by respondent
no.2 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating his grievacnes, supported by
such documents as may be advised, before respondent no.2 within two weeks
from today, along with a certified copy of this order. On such representation
being made, respodnent no.2 shall consider and decide the same, in
accordance with law, by means of a reasoned speaking order, preferalby
within four weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 2.8.2010
Sushil/-