Allahabad High Court High Court

Akhilesh Kumar vs State Of U.P.Through Secretary … on 26 July, 2010

Allahabad High Court
Akhilesh Kumar vs State Of U.P.Through Secretary … on 26 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 4105 of 2010

Petitioner :- Akhilesh Kumar
Respondent :- State Of U.P.Through Secretary Basic Shiksha Civil Secy.Lko.
Petitioner Counsel :- Shrawan Kumar
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the petitioner and learned Standing Counsel for
opposite parties Nos.1 and 2.

With the consent of learned Counsel for the petitioner and learned Standing
Counsel, the writ petition is being disposed of finally at the admission stage
itself.

After arguing the matter at some length, learned Counsel for the petitioner
submits that he does not want to press the relief claimed in the instant writ
petition but restricts his prayer only to the extent that opposite party No.2 may
be directed to decide the representation dated 8.7.2010 as contained in
Annexure No. 4 to the writ petition, in accordance with law, expeditiously,
to which learned Standing Counsel has no objection.

In view of the above, without entering into the merits of the case, the writ
petition is disposed of finally with a direction to the opposite party No.2 to
decide the representation dated 8.7.2010 as contained in Annexure No. 4 to
the writ petition, in accordance with law, expeditiously, say, within a period
of one month from the date of receipt of a certified copy of this order.

Order Date :- 26.7.2010
Ajit/-