Allahabad High Court High Court

Haribahsh Yadav vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Haribahsh Yadav vs State Of U.P. And Others on 12 August, 2010
Court No. - 39

Case :- WRIT - A No. - 48115 of 2010

Petitioner :- Haribahsh Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. S. P. Gupta
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The sole relief pressed for by learned counsel for the petitioner at
the time of hearing of the present petition is that the representation
dated 13.7.2010 filed by the petitioner, who claims to be working
as Seasonal Collection Peon upto the last season but has not been
called in the present season, may be decided by the District
Magistrate.

Learned Standing Counsel appearing for the respondents stated
that an appropriate decision shall be taken expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the District Magistrate, Azamgarh to decide the
representation filed by the petitioner expeditiously, preferably
within a period of two months from the date a certified copy of this
order is filed by the petitioner.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the District Magistrate,
Azamgarh, in accordance with law.

Order Date :- 12.8.2010

Kpy