Allahabad High Court High Court

Sister M. Noreen A.C. vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
Sister M. Noreen A.C. vs State Of U.P. & Others on 12 August, 2010
Court No. - 18

Case :- WRIT - A No. - 48169 of 2010

Petitioner :- Sister M. Noreen A.C.
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Siddharth Khare,Ashok Khare
Respondent Counsel :- C. S. C.

Hon'ble V.K. Shukla,J.

In the present case the only grievance ,which has
been raised by the petitioner, is that in the present
matter final decision has to be taken by the
Secretary, Department of Secondary Education,
Government of U.P. Lucknow, wherein all requisite
formalities have been fulfilled, and whatever query
has been made, same has been adequately replied,
but no final decision has yet been taken by the
Department concerned.

In pith and substance the petitioner is complaining
in action on record of the department.
Consequently, in the facts of the case, the Secretary
Department of Secondary Education, Government
of U.P. Lucknow is directed to see and ensure that
in case final decision has not been taken as yet, the
same is taken, in accordance with law, preferably
within two months from the date of production of
certified copy of the order passed by this Court.
Writ petition is disposed of accordingly.
Order Date :- 12.8.2010
SR