Court No. - 38 Case :- WRIT - A No. - 71463 of 2009 Petitioner :- Mangla Prasad Pandey Respondent :- State Of U.P. & Others Petitioner Counsel :- Keshav Kumar Srivastava Respondent Counsel :- C. S. C.,R. M. Pandey,V. K. Chandel Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner, Shri R.M. Pandey,
learned counsel for the respondent nos. 2 to 4-Nagar Nigam
and the learned standing counsel.
Shri R.M. Pandey states that the dues of the petitioner in
accordance with law shall be cleared within a period of two
months.
In view of the aforesaid position taken by the Nagar Nigam,
this writ petition is disposed of with a direction to the Nagar
Nigam to clear all the dues of the petitioner as claimed in the
writ petition in accordance with law by a speaking and
reasoned order and by releasing the amount within a period
of two months from the date of presentation of a certified
copy of this order before the said authority.
Order Date :- 4.1.2010
Akv