Court No. - 22 Case :- SERVICE SINGLE No. - 5485 of 2010 Petitioner :- Kaushalendra Singh And Another Respondent :- State Of U.P. Through Secy.Nagar Vikas Govt.Of U.P. Lucknow Petitioner Counsel :- Wasim Ahmad Respondent Counsel :- C.S.C.,Sri Anand Mishra Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Learned counsel for the petitioners confines his prayer only to the extent that
the opposite parties may be directed to consider and dispose of the
representation of the petitioners. He submits that all necessary facts have been
stated in the representations of the petitioners, contained in Annexure Nos.5 &
6 to the writ petition.
Considering the aforesaid facts, this writ petition is finally disposed of with
the direction that the representations of the petitioners, contained in Annexure
Nos.5 & 6 to the writ petition, shall be considered and disposed of by the
competent authority by a speaking and reasoned order within a period of three
months from the date a certified copy of this order is produced before him.
With the above direction, the writ petition is finally disposed of.
Order Date :- 6.8.2010
RBS/-