Court No. - 36 Case :- WRIT - C No. - 40523 of 2010 Petitioner :- Rajveer Tyagi Respondent :- State Of U.P. & Ors. Petitioner Counsel :- V.K. Singh,G.K. Singh Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Prayer in this writ petition is for a direction to the respondent no. 2
to issue work order in favour of the petitioner pursuant to the Tah-
bazari rights granted to him and to decide the representation dated
15.5.2010.
After hearing the aforesaid, both sides submits that keeping this
matter pending will be a futile exercise as that will detain the
finality of the things, and therefore, as requested, this court
proposes to dispose of this writ petition.
Accordingly, this writ petition is disposed of by giving following
directions.-
i) Petitioner is to file certified copy of this order along with fresh
representation before the concerned competent authority in respect
to his grievance within a period of fifteen days form today.
ii) On receipt of representation it will be the concern of the the
concerned competent authority to take appropriate orders on merits
preferably within a period of one month from the date of receipt of
the move.
It is made clear that this court has not examined the merits of the
matter and has not expressed any opinion on merits and therefore,
it will be independent exercise of the concerned authority to take
decision in accordance with law.
With the aforesaid direction, this writ petition stands disposed of.
Order Date :- 16.7.2010
Prabhat