Allahabad High Court High Court

Latifur Rahman vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Latifur Rahman vs State Of U.P. & Another on 19 January, 2010
Court No. - 29


Case :- WRIT - A No. - 63075 of 2009
Petitioner :- Latifur Rahman
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.K. Mishra
Respondent Counsel :- C.S.C.


Hon'ble Satya Poot Mehrotra,J.

Hon’ble Kashi Nath Pandey,J.

Pursuant to the Order dated 13.1.2010, the case is listed today.
Sri R.K. Mishra, learned counsel for the petitioner and Sri Pankaj Saxena,
learned Standing Counsel appearing for the respondents are present.

Sri Pankaj Saxena states that a supplementary counter affidavit bringing on
record the instructions received by him, as mentioned in the Order dated
13.1.2010, has already been filed on behalf of the respondents in the Registry
on 13.1.2010. The Office is directed to trace the same and place it on record.

Sri Saxena has produced before the Court, a copy of the said
Supplementary Counter Affidavit. A perusal of the said Supplementary
Counter Affidavit shows that the same contains averments in-corporating the
instructions received by Sri Saxena, as mentioned in the Order dated
13.1.2010.

It is, interalia, further averred in the said Supplementary Counter Affidavit
that final settlement of pensionary benefits related to the petitioner to the tune
of Rs. 4,89,343/- has been directed to be released by the concerned Bank,
which is to be deposited in the concerned Bank Accounts of the petitioner.

Sri R.K. Mishra, learned counsel for the petitioner states that he has also
obtained instructions from the petitioner, and the aforesaid averments made in
the Supplementary Counter Affidavit filed on behalf of the respondents are
correct, and the reliefs prayed for by the petitioner in the Writ Petition stand
granted.

In view of the statement made by the learned counsel for the petitioner that
the reliefs prayed for in the Writ Petition stand granted, no further orders are
required to be passed in the Writ Petition.

The Writ Petition stands disposed of.

Order Date :- 19.1.2010
Ajeet