Allahabad High Court High Court

Prakash Chandra vs State Of U.P. Thru. Sec. Food And … on 30 July, 2010

Allahabad High Court
Prakash Chandra vs State Of U.P. Thru. Sec. Food And … on 30 July, 2010
Court No. - 34

Case :- WRIT - C No. - 44535 of 2010

Petitioner :- Prakash Chandra
Respondent :- State Of U.P. Thru. Sec. Food And Sup. And Others
Petitioner Counsel :- Raj Kumar Mishra
Respondent Counsel :- C.S.C.,C.C. Chauhan

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner has restricted his prayer to the
extent that his representation/application be decided within a
stipulated period of time.

In the circumstances of the case the concerned authority is directed
to decide the representation/application of the petitioner by
speaking order in accordance with law, if possible within a period
of two months from the date of receipt of a certified copy of this
order . The petitioner will be afforded opportunity of hearing by
the concerned authority before passing the order.

The concerned authority after taking decision on the representation
of the petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 30.7.2010
ssm