Allahabad High Court High Court

Atibal Singh vs State Of U.P. Through Its … on 22 July, 2010

Allahabad High Court
Atibal Singh vs State Of U.P. Through Its … on 22 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4981 of 2010

Petitioner :- Atibal Singh
Respondent :- State Of U.P. Through Its Secy.Dept.Of Secondary Edu.&
Ors.
Petitioner Counsel :- Ravi Singh
Respondent Counsel :- C.S.C.

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.1 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.1 to the writ petition, shall be considered and disposed of by the
competent authority by a speaking and reasoned order within a period of one
month 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 :- 22.7.2010
RBS/-