Allahabad High Court High Court

Dr. Om Prakash vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Dr. Om Prakash vs State Of U.P. And Others on 10 August, 2010
Court No. - 9

Case :- WRIT - C No. - 47160 of 2010

Petitioner :- Dr. Om Prakash
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mukesh Kumar
Respondent Counsel :- C.S.C.,A.K. Yadav

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Ran Vijai Singh,J.

Heard learned counsel for the petitioner and learned Standing Counsel
appearing for respondents No. 1, 3, 4 and 5 and Shri A.K. Yadav has accepted
notice for respondent No. 2.

The petitioner has filed an application on 04.12.2009 under Right to
Information Act before the respondent No.2, but the application has not yet
been decided.

This petition is disposed of with direction to respondent No. 2 to decide the
application of the petitioner in accordance with law by a reasoned and
speaking order within a period of two weeks from the date a certified copy of
this order is produced before him.

Order Date :- 10.8.2010
AKSI