Allahabad High Court High Court

Balveer Singh vs State Of U.P.Through Secy. Civil … on 23 July, 2010

Allahabad High Court
Balveer Singh vs State Of U.P.Through Secy. Civil … on 23 July, 2010
Court No. - 24
Case :- MISC. SINGLE No. - 2873 of 2008
Petitioner :- Balveer Singh
Respondent :- State Of U.P.Through Secy. Civil Supplies Lko.And 2 Ors.
Petitioner Counsel :- Mukut Bihari
Respondent Counsel :- C.S.C

Hon'ble Rajiv Sharma,J.

List is being revised.

Neither learned Counsel for the petitioner nor there is any request for passing
over or adjournment of the case.

Heard learned Standing Counsel and perused the records.

Considering the facts and circumstances of the case and 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 petitioner’s appeal, in accordance with
law, expeditiously, say, within a period of three months from the date of
receipt of a certified copy of this order.

Order Date :- 23.7.2010

Ajit/-