Allahabad High Court High Court

Shyam Mohan Singh vs State Of U.P. And Others on 29 June, 2010

Allahabad High Court
Shyam Mohan Singh vs State Of U.P. And Others on 29 June, 2010
Court No. - 38

Case :- WRIT - C No. - 37251 of 2010

Petitioner :- Shyam Mohan Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dhirendra Kumar Srivastav
Respondent Counsel :- C.S.C.,G.P. Srivastava

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and Sri. G. P. Srivastava,
learned counsel for the respondents.

Petitioner has taken a loan in the year 1999. There was some
default and now subsequently petitioner wanted to claim certain
benefits of the scheme floated by the Central Government. To this
effect, the petitioner has already submitted representation before
the respondent No.3. According to the petitioner, that is still
pending.

In view of the facts and circumstances of the case, this writ
petition is being disposed of finally directing the respondent No.3
to consider and decide the representation of the petitioner
according to law.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 29.6.2010
Pr/-