Allahabad High Court
Hari Om Sharma vs State Of U.P. And Others on 28 July, 2010
Court No. - 34 Case :- WRIT - C No. - 43622 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.
Learned counsel for the petitioner restricts his prayer to the extent
that the representation of the petitioner may be decided
expeditiously.
Upon hearing the petitioner, respondent no.2 is directed to dispose
of the representation of the petitioner within a period of two
months from the date of receipt of a certified copy this order, after
affording opportunity of hearing to the petitioner in accordance
with law.
The petition is disposed of finally.
Order Date :- 28.7.2010
AKJ