Court No. - 26 Case :- WRIT - A No. - 46867 of 2008 Petitioner :- Durgesh Kumar Pandey Respondent :- State Of U.P. & Others Petitioner Counsel :- S. R. Yadav Respondent Counsel :- C. S. C. Hon'ble Anil Kumar,J.
Heard Sri Devesh Vikram, Advocate holding brief of Sri S.R. Yadav, learned
counsel for the petitioner and Leanred Standing Counsel on behalf of the
respondents.
With the consent of the parties, the writ petition is disposed of finally.
By means of the present writ petition the main relief as claimed by the
petitioner is to the effect that the opposite parties may be directed to take steps
on representation of the petitioner dated 20.06.2005.
In brief the facts of the present case are that the petitioner was an employee of
U.P. Cement Corporation Limited which was wind-up as per the orders
passed by B.I.F.R. on 08.12.1999. So, the petitioner submitted a
representation to the O.P. No. 1 for considering him for
appointment/absorption in some other department of the the State. But no
heed has been made in the matter in question. Hence present writ petition has
been filed for redressal of his grievances.
In view of the abovesaid facts and in the interest of justice, the petitioner is
permitted to make a fresh representation to O.P. No.3 (Secretary, Industrial
Development Anubhag 1, Civil Secretariat U.P., Lucknow) within a period of
two weeks from the date of receiving the certified copy of this order annexing
all the relevant documents and materials in support of his case along with self
addressed envelope and after receiving the same O.P. No. 3 shall consider and
dispose of the same by way of speaking and reasoned order in accordance
with law within a further period of six weeks thereafter and communicate the
same to the petitioner.
With the above observation, the writ petition is finally dispose of.
Order Date :- 3.7.2010
Ravi/-