Allahabad High Court High Court

Smt. Baijanti Devi vs State Of U.P. & Others on 5 July, 2010

Allahabad High Court
Smt. Baijanti Devi vs State Of U.P. & Others on 5 July, 2010
Court No. - 21

Case :- WRIT - C No. - 36677 of 2010

Petitioner :- Smt. Baijanti Devi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nitinjay Pandey,Pankaj Sharma
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

In the present case District Panchayat Raj Officer, Firozabad on 23.4.2010 has
passed order directing therein that in respect of work, which have been
completed by the petitioner, neither utility certificate nor work completion
certificate has been furnished and in this regard orders have been passed that
petitioner should not withdraw the amount.

As petitioner has tried to contend before this court that qua the said
consudtrciton, which have been raised, inquiry is on going and as far as said
certificate which have been asked for, same are required to be issued by the
authority concerned and in this background order could not have been passed.

Consequently, in the fact and circumstances of the case, liberty is given to
petitoner to make fresh represntation within two weeks from today before the
District Pancnayat Raj Officer, Firozabad alongwith certified copy of this
order, who shall take appropriate action on the same in accordance with law,
preferably within period of four weeks from the date of production of certified
copy of this order. Whatever decision is taken, same be communicated to the
petitioner.

With these observations, writ petition is disposed of.

Order Date :- 5.7.2010
T.S.