Court No. - 22 Case :- SERVICE SINGLE No. - 4416 of 2010 Petitioner :- Ramesh Kumar Singh Respondent :- State Of U.P. Through Secy.Dept.Of Basic Education Lucknow Petitioner Counsel :- Alok Kr.Mishra Respondent Counsel :- C.S.C.,Vishal Verma Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties may be directed to consider and dispose of the
representation of the petitioner. He submits that all necessary facts have been
stated in the representation of the petitioner, contained in Annexure no.6 to
the writ petition.
Considering the aforesaid facts, this writ petition is disposed of finally with
the direction that the representation of the petitioner, contained in Annexure
no.6 to the writ petition, shall be considered and disposed of by a speaking
and reasoned order by opposite party no.2 within a period of two months from
the date a certified copy of this order is produced before him.
With the above observation and direction, the petition is disposed of finally.
Order Date :- 5.7.2010
RBS/-