Allahabad High Court High Court

Dr. A. D. Dubey vs State Of U.P. & Others on 4 August, 2010

Allahabad High Court
Dr. A. D. Dubey vs State Of U.P. & Others on 4 August, 2010
Court No. - 34

Case :- WRIT - C No. - 45495 of 2010

Petitioner :- Dr. A. D. Dubey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ved Prakash Mishra
Respondent Counsel :- C. S. C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

For the redressal of his grievance petitioner is relegated to file a
fresh representation before the respondent concerned authority.

If such a representation is filed before the respondent authority
concerned. The respondent authority concerned is directed to
decide the representation of the petitioner by a 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. 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 :- 4.8.2010
ssm