Allahabad High Court High Court

Ashok Kumar vs State Of U.P.Through Secy.Basic … on 30 July, 2010

Allahabad High Court
Ashok Kumar vs State Of U.P.Through Secy.Basic … on 30 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 5268 of 2010

Petitioner :- Ashok Kumar
Respondent :- State Of U.P.Through Secy.Basic Shiksha Lucknow &
Another
Petitioner Counsel :- Sunil Kumar Singh
Respondent Counsel :- C.S.C.,D.R.Mishra

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties may be directed to consider and dispose of the
representation of the petitioner. He submits that all necessary facts have been
stated in the representation of the petitioner, contained in Annexure No.4 to
the writ petition.

Considering the aforesaid facts, this writ petition is finally disposed of with
the direction that the representation of the petitioner, contained in Annexure
No.4 to the writ petition, shall be considered and disposed of by the
competent authority by a speaking and reasoned order within a period of two
months from the date a certified copy of this order is produced before him.

With the above direction, the writ petition is finally disposed of.

Order Date :- 30.7.2010
RBS/-