Court No. - 18 Case :- WRIT - A No. - 32957 of 2010 Petitioner :- Deena Nath Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Ashish Kumar Sinha Respondent Counsel :- C. S. C.,S. K. Srivastava Hon'ble Arun Tandon,J.
Petitioner seeks payment of the retiral benefits. He is stated
to have retired on 30.6.2009 as Clerk from U.P. Power
Corporation, Lucknow.
I am of the considered opinion that the grievance of the
petitioner needs to be appropriately examined by respondent
no. 3 at the first instance.
Accordingly, the writ petition is disposed of with liberty to
the petitioner to make a representation ventilating all his
grievances before respondent no. 3 within two weeks from
today, along with a certified copy of this order. On such a
representation being made, the respondent no. 2 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Order Date :- 8.7.2010
Puspendra