Allahabad High Court High Court

Deena Nath Singh vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Deena Nath Singh vs State Of U.P. And Others on 8 July, 2010
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