Court No. - 38 Case :- WRIT - A No. - 1020 of 2010 Petitioner :- Gayatri Devi Respondent :- State Of U.P. Petitioner Counsel :- B.N. Chaturvedi,C.K. Chaturvedi Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner contends that she is entitled to the benefit of the
Government Order dated 20.3.1987, Annexure-10 to the writ petition.
Learned counsel contends that since the petitioner’s husband is
reportedly missing for a considerable period, therefore, she is entitled to
the financial assistance as per the said Government Order. It is also
stated that the F.I.R. has also been lodged by the authorities in this
respect.
Let the claim of the petitioner be examined by the respondent No.3, who
shall proceed to pass an appropriate order in the light of the claim made
by the petitioner within a period of 2 months from the date of production
of a certified copy of this order before him.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 12.1.2010
Irshad