Court No. - 24 Case :- MISC. SINGLE No. - 4020 of 2010 Petitioner :- Priyanka Mishra Respondent :- State Of U.P. Through Secy.Secondary Edu.Lucknow And Others Petitioner Counsel :- Pankaj Kumar Tiwari Respondent Counsel :- C.S.C.,H.S.Jain Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the parties.
After arguing the matter at length, learned Counsel for the petitioner
submits that he does not want to press the reliefs claimed in the instant
writ petition, but restricts his prayer to the extent that the representation
preferred by the petitioner to the opposite party No.2, contained in
Annexure No.3 to the writ petition, may be directed to be decided,
expeditiously, to which learned Standing Counsel has no objection.
Accordingly, the writ petition is disposed of finally with a direction to the
opposite party No.2 to decide the representation, contained in Annexure
No.3 to the writ petition, latest by 31.8.2010.
Order Date :- 20.7.2010
lakshman