Allahabad High Court
Anita vs State Of U.P. & Others on 5 January, 2010
Court No. - 38 Case :- WRIT - A No. - 71764 of 2009 Petitioner :- Anita Respondent :- State Of U.P. & Others Petitioner Counsel :- Ashutosh Shukla Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
The petitioner may approach the District Magistrate for the redressal of his
grievance inasmuch as the impugned order recites that a show cause notice
had been issued . The aforesaid fact is being disputed by the petitioner.
The question as to whether any show cause notice had been issued or not shall
also be examined by the District Magistrate and thereafter he shall proceed to
pass an appropriate order as expeditiously as possible preferably within a
period of three months from the date of production of a certified copy of this
order before him.
The writ petition is disposed of.
Order Date :- 5.1.2010
mna