Allahabad High Court High Court

Om Prakash vs State Of U.P. & Anr. on 26 July, 2010

Allahabad High Court
Om Prakash vs State Of U.P. & Anr. on 26 July, 2010
Court No. - 38

Case :- WRIT - A No. - 43001 of 2010

Petitioner :- Om Prakash
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- A.K. Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner against a minor punishment filed an appeal which was
allowed and the matter was remanded back to the competent
authority to decide as afresh. According to the petitioner, the same
is still pending for consideration before the respondent No. 2 from
2009, but uptil date no final decision has been taken. Petitioner has
already retired and due to pendency of the petition before the
District Collector-respondent No. 2, the retiral benefits to the
petitioner is not being paid.

In the aforesaid facts and circumstances, without expressing any
opinion on merits, this writ petition is disposed of finally directing
the respondent No. 2 to decide the grievances of the petitioner by a
speaking and reasoned order within a period of two months from
the date of production of a certified copy of this order.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 26.7.2010
Sazia