Allahabad High Court High Court

Shiv Singh vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Shiv Singh vs State Of U.P. & Others on 27 January, 2010
Court No. - 18

Case :- WRIT - A No. - 2087 of 2010

Petitioner :- Shiv Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.D. Dubey
Respondent Counsel :- C.S.C.,Ajeet Dubey

Hon'ble Sudhir Agarwal, J.

Petitioner claims to have retired on 30.6.2009. His grievance is that his retiral
benefit like provident fund, insurance amount, pension etc. have not been paid
so far, despite of several representations.

Learned Standing Counsel representing respondents no. 1 to 4 fairly
submitted that in case such a matter is still pending, final decision would be
taken expeditiously by the competent authority.
In view of the above statement made by learned Standing Counsel and
looking to the facts and circumstances of the case, the writ petition is finally
disposed of without expressing any opinion of the merits of the case with the
liberty to petitioner to make a fresh representation before the competent
authority raising his aforesaid grievance which shall be considered and
decided by the competent authority expeditiously preferably within two
months from the date of receipt of the representation along with a certified
copy of this order.

Dt. 27.1.2010
PS-2087/2010