Allahabad High Court High Court

Shyamu vs State Of U.P. P.W.D. Through Its … on 15 July, 2010

Allahabad High Court
Shyamu vs State Of U.P. P.W.D. Through Its … on 15 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4723 of 2010

Petitioner :- Shyamu
Respondent :- State Of U.P. P.W.D. Through Its Secy. Lucknow
Petitioner Counsel :- R.K.S.Chauhan
Respondent Counsel :- C.S.C.,Ajai Kumar Singh

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties be directed to consider and dispose of the representation
of the petitioner. He submits that all necessary facts have been stated in the
representation of the petitioner, contained in Annexure no.9 to the writ
petition.

Considering the aforesaid facts, this petition is disposed of finally with the
direction that the representation of the petitioner, contained in Annexure no.9
to the writ petition, be considered and disposed of by a speaking and reasoned
order by the competent authority within a period of two months from the date
of production of a certified copy of this order before him.

With the above observation, the petition is disposed of finally.

Order Date :- 15.7.2010

Rao/-