Allahabad High Court High Court

Ram Sahai vs State Of U.P. And Others on 29 June, 2010

Allahabad High Court
Ram Sahai vs State Of U.P. And Others on 29 June, 2010
Court No. - 36

Case :- WRIT - C No. - 37241 of 2010

Petitioner :- Ram Sahai
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Shrawan Dwivedi
Respondent Counsel :- C.S.C.,Shailendra Kumar Singh

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Claim is for concession/exemption on account of Government policy for the
reason so stated in the writ petition.

The matter can be better attended as being submitted by respondent no.3
before whom the petitioner claims to have already represented.

On these facts, this court need not to go into the merits and this petition is
disposed of by giving liberty to the petitioner who will annexe copy of the
earlier one and certified copy of this order before the concerned competent
authority who will look into the matter and will pass appropriate order on
merits and in accordance with law within a shortest possible time, preferably
within one month from the date of filing a certified copy of this order. The
writ petition stands disposed of.

It is made clere that the writ petition is not being decided on emrits and it is
open to the respondent no.3 to decide the case on merits.

Order Date :- 29.6.2010
SM