Allahabad High Court High Court

Hari Om Sharma vs State Of U.P. And Others on 26 July, 2010

Allahabad High Court
Hari Om Sharma vs State Of U.P. And Others on 26 July, 2010
Court No. - 34

Case :- WRIT - C No. - 42845 of 2010

Petitioner :- Hari Om Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Satyendra Pratap Singh I
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of the present petition, the following reliefs have been prayed for
by the petitioner:-

(i) Issue a writ, order or direction in the nature of mandamus directing the
respondent no.2 to decide the representations of the petitioner dated 15.4.2010
and 3.5.2010 and send the informations and certified copies of the papers of
concerned society under Sections 74 and 76 of Evidence Act as demanded by
the petitioner ( vide Annexures no.2 and 3) to this petition respectively.

In view of the facts stated in the writ petition, the respondent no.2 is directed
to decide the representations aforesaid within two months from the date of
production of a certified copy of this order.

The petition is disposed of finally.

Order Date :- 26.7.2010
SM