Allahabad High Court High Court

Girish Goel vs State Of U.P. And Others on 2 April, 2010

Allahabad High Court
Girish Goel vs State Of U.P. And Others on 2 April, 2010
Court No. - 36

Case :- WRIT - C No. - 17640 of 2010

Petitioner :- Girish Goel
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Yadav
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Yogesh Chandra Gupta,J.

Heard learned counsel for the petitioner and learned
Standing Counsel.

Prayer of the petitioner can be better attended by the
concerned District Collector.

Submission is that in respect to his claim petitioner has
already made representation before the District Collector.

In view of the aforesaid this court need not to go into the
merits of the matter and thus this petition is disposed of by
giving direction to the concerned District Collector, who can
be said to be entitled to look into the matter that if petitioner
files fresh representation alongwith certified copy of this
order annexing copy of earlier one then he will pass
appropriate orders in accordance with law preferably within a
period of six weeks from the date of receipt of move.

It is made clear that this court has not expressed any on
merits of the petitioner’s claim and thus it will be independent
exercise of the competent authority to decide the matter in
accordance with law.

With the aforesaid direction this petition stands disposed of.

Order Date :- 2.4.2010
M.A.A.