Allahabad High Court High Court

Mohammad Sabir Khan vs The State Of U.P. Through The … on 4 August, 2010

Allahabad High Court
Mohammad Sabir Khan vs The State Of U.P. Through The … on 4 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7365 of 2010

Petitioner :- Mohammad Sabir Khan
Respondent :- The State Of U.P. Through The Principal Secy.Govt.Of
U.P.Lko
Petitioner Counsel :- Y.K.Mishra
Respondent Counsel :- C.S.C.

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Heard the learned counsel for the parties.

The petitioner confines his prayer to issue a direction for deciding the
application of the petitioner which is pending before the authority concerned.

We, without entering into the merit of the claim of the petitioner as to whether
the he is entitled for the relief claimed or not, dispose of this petition finally
with the direction that pending representation of the petitioner shall be
considered and decided by the authority concerned, expeditiously without any
unreasonable delay.

Subject to aforesaid direction, the petition is disposed of finally.

Order Date :- 4.8.2010
vks