Allahabad High Court High Court

Gaya Singh Yadav vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Gaya Singh Yadav vs State Of U.P. And Others on 6 August, 2010
Court No. - 18

Case :- WRIT - A No. - 46210 of 2010

Petitioner :- Gaya Singh Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Chandra Dutt
Respondent Counsel :- C. S. C.,Pradeep Verma

Hon'ble Arun Tandon,J.

Petitioner is stated to have retired as Senior Clerk from the
Nagar Palika Parishad, Farrukhabad on 31.12.1995. It is
stated that his pension has been reduced w.e.f. 12.04.2006
without disclosing any reasons. Hence this petition.
In the facts and circumstances of the case, I am of the
considered opinion that the grievance of the writ petitioner
can be more appropriately examined by the respondent no. 7,
at the first instance.

Accordingly the present writ petition is disposed of with liberty
to the petitioner to make a representation ventilating all his
grievances before respondent no. 7, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 7 shall call for
the records and shall pass a reasoned speaking order
preferably within six weeks thereafter.
Dated : 06.08.2010
VR/46210/10