Allahabad High Court High Court

Smt. Jagdamba Devi vs U.P. Power Corporation Ltd. And … on 21 July, 2010

Allahabad High Court
Smt. Jagdamba Devi vs U.P. Power Corporation Ltd. And … on 21 July, 2010
Court No. - 18

Case :- WRIT - A No. - 42158 of 2010

Petitioner :- Smt. Jagdamba Devi
Respondent :- U.P. Power Corporation Ltd. And Others
Petitioner Counsel :- Kirtikar Pande
Respondent Counsel :- Sandeep Kumar Srivastava

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

Petitioner seeks certain monetary benefits subsequent to death of her husband,
who is stated to have expired on 19th May, 1998 while in the employment of
respondent-corporation.

I am of the considered opinion that the grievance of the petitioner can be more
appropriately examined by respondent no.3 at the first instance.

Accordingly, the present writ petition is disposed of by providing that the
petitioner may make a representation, ventilating her grievances, supported by
such documents as may be advised, before respondent no.3, within two weeks
from today, along with a certified copy of this order. On such representation
being made, respondent no.3 shall consider and decide the same, in
accordance with law, by means of a reasoned speaking order, preferably
within eight weeks from the date the representation is made.

(Arun Tandon, J.)

Order Date :- 21.7.2010
Sushil/-