Allahabad High Court High Court

Sanjay Kumar Singh And Others vs State Of U.P. And Others on 12 August, 2010

Allahabad High Court
Sanjay Kumar Singh And Others vs State Of U.P. And Others on 12 August, 2010
Court No. - 18

Case :- WRIT - A No. - 48032 of 2010

Petitioner :- Sanjay Kumar Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- O. P. Gupta
Respondent Counsel :- C. S. C.

Hon'ble V.K. Shukla,J.

Petitioners’ claim is that on 26th February, 2010 they sent a letter
to the effect that they are entitled for Ad hoc Bonus, but the said
claim of the petitioners has not at all been adverted to.

Consequently, in the facts of the case, liberty is given to the
petitioners to represent their claim before the Director, Training
and Employment U.P. at Lucknow, within three weeks from today.
In the even of any such representation being made, Director,
Training and Employment U.P. at Lucknow, is directed to see and
ensure that decision is taken in accordance with law, preferably
within three months from the date of production of certified copy
of the order passed by this Court along with representation.

Writ petition is disposed of accordingly.

Order Date :- 12.8.2010
SR