Allahabad High Court High Court

Ram Darash And Another vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Ram Darash And Another vs State Of U.P. And Others on 20 July, 2010
Court No. - 34

Case :- WRIT - C No. - 41684 of 2010

Petitioner :- Ram Darash And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Bairister Singh
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner has restricted his prayer to the extent that
the representation of the petitioner be decided within stipulated period of
time.

Considering the facts and circumstances of the case the concerned authorities
are directed to decide the application/representation of the petitioner by
speaking order in accordance with law, if possible within a period of two
months from the date of receipt of a certified copy of this order. The petitioner
will be afforded opportunity of hearing by the concerned authority before
passing the order.

The concerned authority after taking decision on the representation of the
petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 20.7.2010
ssm