Allahabad High Court High Court

Ashutosh Tomar vs State Of U.P. & Ors. on 1 July, 2010

Allahabad High Court
Ashutosh Tomar vs State Of U.P. & Ors. on 1 July, 2010
Court No. - 3

Case :- WRIT - C No. - 32665 of 2010
Petitioner :- Ashutosh Tomar
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Pramod Kumar Singh,Satya Prakash Mishra
Respondent Counsel :- C.S.C.

Hon'ble Amitava Lala,J.

Hon’ble Sanjay Misra,J.

Upon hearing the learned Counsel appearing for the parties, we
direct the respondent no.3/ authority concerned to consider the
representation of the petitioner pending before him upon giving
fullest opportunity of hearing and by passing a reasoned order
thereon within a period of one month from the date of production
of certified copy of this order. For the purpose of effective
adjudication a copy of the writ petition along with its annexures
can also be treated as part and parcel of the representation.
Accordingly, the writ petition is disposed of.

No order is passed as to costs.

Order Date :- 1.7.2010
pks