Court No. - 38 Case :- WRIT - A No. - 1981 of 2010 Petitioner :- Bichan Singh Chauhan Respondent :- State Of U.P. Petitioner Counsel :- M.S. Solanki Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner contends that retiral benefits and other dues of the
petitioner are not being cleared within time though he has retired on
31.1.2008. It has been stated in the writ petition that there are neither
any departmental proceeding nor any proceeding is pending against the
petitioner.
Let the claim of the petitioner be examined by the respondent No.4, who
shall proceed to consider the claim of the petitioner and pass an
appropriate order in accordance with law as expeditiously as possible
preferably within a period of 3 months from the date of production of a
certified copy of this order before him.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 19.1.2010
Irshad