Allahabad High Court High Court

Dharmendra Pratap Singh S/O … vs District Magistrate, Hardoi & … on 1 February, 2010

Allahabad High Court
Dharmendra Pratap Singh S/O … vs District Magistrate, Hardoi & … on 1 February, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 3061 of 2009

Petitioner :- Dharmendra Pratap Singh S/O Shishu Pal Singh
Respondent :- District Magistrate, Hardoi & Others
Petitioner Counsel :- C.P. Singh
Respondent Counsel :- C.S.C.,Prashant Arora

Hon'ble Shabihul Hasnain,J.

Heard learned counsel for the petitioner Sri C.P. Singh and
learned Standing Counsel for the opposite parties.

Counsel for the petitioner restricts his prayer to the extent
that his representation (Annexure no. 6 to the writ petition )
dated 13.4.2009 moved before the opposite party no. 1 the
District Magistrate, Hardoi may be decided.

Accordingly, without entering into the merits of the case, the
opposite party no. 1 the District Magistrate, Hardoi is
directed to decide the representation of the petitioner dated
13.4.2009, Annexure no. 6 to the writ petition, by a reasoned
and speaking order in accordance with law within a period of
one month from the date a certified copy of this order is
placed before him.

With the above observation the writ petition is finally
disposed of.

Order Date :- 1.2.2010
Om.