Allahabad High Court
Anuj Agarwal vs State Of U.P. And Others on 18 June, 2010
Court No. - 10 Case :- WRIT - C No. - 35700 of 2010 Petitioner :- Anuj Agarwal Respondent :- State Of U.P. And Others Petitioner Counsel :- V.M. Tripathi Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Heard learned counsel for the parties and perused the record.
The petitioner has already approached the District Magistrate, Bareilly by
filing a representation dated nil for redressal of his grievance, a copy of which
has been annexed as Annexure No.4 to this writ petition.
Accordingly, the writ petition is disposed of with the direction to the District
Magistrate, Bareilly to look into the matter and decide the representation of
the petitioner by passing a reasoned and speaking order within two months
from the date of the production of a certified copy of this order.
Order Date :- 18.6.2010
SFH