Allahabad High Court
Jai Prakash Yadav vs State Of U.P. & Others on 12 January, 2010
Court No. - 38 Case :- WRIT - A No. - 1226 of 2010 Petitioner :- Jai Prakash Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Anil Kumar Mishra Respondent Counsel :- C.S.C.,K.N. Mishra Hon'ble Amreshwar Pratap Sahi,J.
The petitioner contends that he is not being given his retiral benefit.
Learned counsel for the respondent contends that the petitioner had not
submitted no dues certificate.
Let the petitioner comply with the direction of the authorities and in the
event the petitioner fulfills his obligations the respondent no.3 shall
proceed to process the claim of the petitioner and pass an appropriate
order as expeditiously as possible preferably within a period of two
months from the date of production of a certified copy of this order
before him.
The writ petition stands disposed of accordingly.
Order Date :- 12.1.2010
mna