Allahabad High Court High Court

Smt.Preeti Singh And Another vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Smt.Preeti Singh And Another vs State Of U.P. And Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46544 of 2010

Petitioner :- Smt.Preeti Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anand Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioners has restricted his prayer to the
extent that the representation be decided within a stipulated period
of time which is pending before the District Magistrate,Kanpur
Nagar.

The District Magistrate, Kanpur Nagar is directed to decide the
representation of the petitioners by speaking order in accordance
with law, if possible within a period of two months from the date
of receipt of a certified copy of this order. The petitioner will be
afforded opportunity of hearing by the concerned authority before
passing the order.

The concerned authority after taking decision on the representation
of the petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 6.8.2010
ssm