Allahabad High Court
Ram Vilas Singh vs State Of U.P. And Anr. on 26 July, 2010
Court No. - 34 Case :- WRIT - C No. - 42985 of 2010 Petitioner :- Ram Vilas Singh Respondent :- State Of U.P. And Anr. Petitioner Counsel :- S.K. Singh Respondent Counsel :- C.S.C. Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
By means of this petition, the petitioner has prayed for :- (a) Issuance of a
writ, order or direction in the nature of mandamus commanding the
respondent no.2 to decide the representation of the petitoner, which is pending
before him since 2.6.2009.
In the facts and circumstances of the case, the respondent no.2 is directed to
decide the representation of the petitioner filed in this regard within two
months from the date of production of a certified copy of this order.
The petition is disposed of finally.
Order Date :- 26.7.2010
SM