Allahabad High Court High Court

Chhotey Lal Kharwar vs State Of U.P. And Others on 27 July, 2010

Allahabad High Court
Chhotey Lal Kharwar vs State Of U.P. And Others on 27 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43361 of 2010

Petitioner :- Chhotey Lal Kharwar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- V. K. Singh,Vivek Rai
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Petitioner’s representation for another post is still pending consideration, that
has yet not been decided. A copy of the representation dated 25.06.2010 has
been filed as Annexure No.5 to the writ petition.

In view of the aforesaid facts and circumstances, without expressing any
opinion on merits, this writ petition is being disposed of finally directing the
respondent No.2 to decide the claim of the petitioner.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 27.7.2010
Pr/-