Allahabad High Court High Court

Ram Lalak Rai vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Ram Lalak Rai vs State Of U.P. & Others on 13 January, 2010
Court No. - 26

Case :- WRIT - A No. - 1561 of 2010

Petitioner :- Ram Lalak Rai
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Saurabh Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

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

The limited prayer made in the present writ petition is regarding the
representation filed by the petitioner for the purposes of payment of salary
dated 15.10.2008 before the District Inspector of Schools.

Without entering into the merits of the case, this writ petition is being
disposed of finally directing the respondent No. 2 to pass the appropriate
orders upon representation filed by the petitioner dated 15.10.2008 by a
reasoned and speaking order within a period of two months from the date of
production of certified copy of this order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 13.1.2010
Pk