Allahabad High Court High Court

Ashok Kumar Trivedi vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Ashok Kumar Trivedi vs State Of U.P. And Others on 19 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41309 of 2010

Petitioner :- Ashok Kumar Trivedi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. K. Kushwaha,Girish Tiwari
Respondent Counsel :- C. S. C.,R. A. Gaur

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

The grievance of the petitioner in the matter of appointment on contractual
basis as conductor can be more appropriately examined by respondent no.2 at
the first instance.

The present writ petition is disposed of by providing that the petitioner may
make a representation, ventilating his grievances, supported by such
documents as may be advised, before respondent no.2 within two weeks from
today, along with a certified copy of this order. On such representation being
made, respondent no.2 shall consider and decide the same, in accordance with
law by means of a reasoned speaking order, preferably within eight weeks
from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 19.7.2010
Sushil/-