High Court Patna High Court - Orders

Shesh Mani Upadhyay vs The State Of Bihar & Anr on 1 July, 2011

Patna High Court – Orders
Shesh Mani Upadhyay vs The State Of Bihar & Anr on 1 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA

                          CIVIL WRIT JURISDICTION CASE No.18 of 2007

                ====================================================

SHESH MANI UPADHYAY, SON OF LATE UDAI RAJ
UPADHAYAY, AGED ABOUT 42 YEARS, RESIDENCE 553,
SHASHTRI NAGAR, PATNA, BIHAR
Versus

1. THE STATE OF BIHAR, THROUGH THE COMMISSIONER,
FINACNCE, BIHAR, PATNA.

2. THE REGISTRAR GENERAL, PATNA HIGH COURT, PATNA.

For the petitioner : M/s Bipin Bihari, Bipin Kumar, Advocates.

For the State : Nikesh Kumar, AC
For respondent no.2 : M/s Lalit Kishore, AAG-1, Piyush Lal, AC to AAG-1

02. 01.07.2011 Heard learned counsel for the petitioner, the State and

the Patna High Court, Patna.

2. This writ petition was filed on 3.1.2007 but till date

no counter affidavit has been filed in the matter by either of the

respondents. In the circumstances, prayer is made by the counsel for

the petitioner to direct respondent no.2 to consider and dispose of

the appeal/representation of the petitioner dated 27.9.2005,

Annexure-6 and reminder dated 12.7.2006, Annexure-7.

3. Accordingly, I direct respondent no.2 to consider the

representation of the petitioner dated 27.9.2005, Annexure-6 and

reminder dated 12.7.2006, Annexure-7 in accordance with law as

early as possible, in any case within two months from the date of

receipt/production of a copy of this order before respondent no.2.

4. The writ application is, accordingly, disposed of.

      Rajesh/                                  ( V. N. Sinha, J.)