Allahabad High Court High Court

Shekhraj vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Shekhraj vs State Of U.P. And Others on 19 July, 2010
Court No. - 21

Case :- WRIT - C No. - 40901 of 2010

Petitioner :- Shekhraj
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Yadav,S.B. Yadav
Respondent Counsel :- C.S.C.
On amendment application.
Hon'ble V.K. Shukla,J.

For the reasons disclosed in the affidavit filed in support of amendment
application, same constitutes sufficient cause. Consequently, amendment
application is allowed. Learned counsel for the petitioner is permitted to make
necessary amendment in the body of the writ petition.

Order Date :- 19.7.2010

T.S.

Hon’ble V.K. Shukla,J.

Sri. S.K. Yadav, Advocate requested when the matter has been taken up that
in the present case, final inquiry has been concluded on 15.3.2010 and report
has been submitted before the District Magistrate, but till date final orders are
not being passed.

Consequently, District Magistrate, Azamgarh is directed to see and ensure
that final decision is taken on the said report so submitted, in accordance with
law, preferably within period of next six weeks from the date of production of
certified copy of this order.

With these observations, writ petition is disposed of.

Order Date :- 19.7.2010

T.S.