Allahabad High Court High Court

Mangroo Ram vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Mangroo Ram vs State Of U.P. And Others on 30 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44460 of 2010

Petitioner :- Mangroo Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ajeet Kumar Singh
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Against the order of punishment, the petitioner has already filed a
revision which is still pending consideration before respondent
no.2 from 6.5.2010 and the same is not being decided.

In view of the aforesaid facts and circumstances, this writ petition
is disposed of finally directing respondent no.2 to decide the
revision of the petitioner within a period of three months from the
date of production of certified copy of this order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 30.7.2010
V.Sri/-