Allahabad High Court High Court

Bakatu vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Bakatu vs State Of U.P. & Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46424 of 2010

Petitioner :- Bakatu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ashish Kumar Srivastava
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 a stipulated period
of time which is pending before the Commissioner, Gorakhpur
Division.

The Commissioner, Gorakhpur Division 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 :- 6.8.2010
ssm