Allahabad High Court High Court

Reshma Devi vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Reshma Devi vs State Of U.P. & Others on 29 January, 2010
Court No. - 38

Case :- WRIT - A No. - 4334 of 2010

Petitioner :- Reshma Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bijendra Kumar Mishra,Lakshami Kant Pandey
Respondent Counsel :- C.S.C.,Illegible

Hon'ble Amreshwar Pratap Sahi,J.

Learned counsel for the petitioner contends that according to the
relevant circulars the petitioner is entitled for ex-gratia payment on
account of the death of her husband during election duty.

Learned counsel for the petitioner contends that the recommendation
has been made for the petitioner by the authorities to the respondent
no.1 but no appropriate order has been issued so far.

Let the claim of the petitioner be examined by the respondent no.1 who
shall proceed to issue necessary directions within 3 months from the
date of production of a certified copy of this order before him.

The writ petition stands disposed of accordingly.

Order Date :- 29.1.2010
mna