Court No. - 24 Case :- SERVICE SINGLE No. - 33 of 2010 Petitioner :- Smt. Anita Devo W/O Lal Singh Respondent :- State Of U.P. Thru Secy. Bal Vikas Evam Mahila Kalyan & Ors. Petitioner Counsel :- J.C. Srivastava Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
Heard Sri J.C. Srivastava, learned counsel for the petitioner
and learned Standing Counsel.
A preliminary objection has been raised by learned Standing
Counsel that the petitioner has got specific, efficacious and
alternative remedy by preferring a claim petition before the
U.P. Public Services Tribunal, to which learned counsel for
the petitioner did not satisfy the Court as to why the
petitioner may not be relegated to the alternative remedy.
At this stage, learned counsel for the petitioner submits that
he does not want to press the relief claimed in the instant
writ petition but restricts his prayer only to the extent that the
opposite parties may be directed to decide the petitioner’s
representation as contained in Annexures No. 6 and 7 to the
writ petition, expeditiously, to which learned Standing
Counsel has no objection.
In view of the above, the writ petition is disposed of finally
with a direction to the opposite parties to consider and
decide the petitioner’s representation as contained in
Annexures No. 6 and 7 to the writ petition, expeditiously,
say, within a period of three months from the date of receipt
of a certified copy of this order and communicate the
decision so taken to the petitioner.
Order Date :- 7.1.2010
Ajit/-