Allahabad High Court High Court

Ayub vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Ayub vs State Of U.P. And Others on 22 July, 2010
Court No. - 34

Case :- WRIT - C No. - 42416 of 2010

Petitioner :- Ayub
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Madhusudan Dikshit
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner has restricted his prayer to the extent that
his representation be decided within stipulated period of time.

In the circumstances of the case respondent No. 2 is directed to decide the
representation of the petitioner by speaking order in accordance with law, if
possible within a period of two months from the date of receipt of a certified
copy of this order. The petitioner will be afforded opportunity of hearing by
the concerned authority before passing the order.

The concerned authority after taking decision on the representation of the
petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 22.7.2010
GNY