Allahabad High Court High Court

Smt. Rani Bishnoi vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Smt. Rani Bishnoi vs State Of U.P. And Others on 13 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40024 of 2010

Petitioner :- Smt. Rani Bishnoi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Neeraj Tripathi,Prashant Singh Som
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned Standing Counsel.

The petitioner’s husband was working as Radio Operator and died on duty due
to burn injuries received from the heater kept near his table. According to the
petitioner, the petitioner is entitled for extra-ordinary benefit in view of the
regulation of 1975 but the respondents in spite of the repeated requests and
representations, have not granted the same. The last representation submitted
by the petitioner is dated 13.2.2010.

I have considered the submissions of the petitioner and perused the record.
Without expressing any opinion on merit, this writ petition is being disposed
of finally directing respodnent no.2 to consider the grievance of the petitioner
according to law and pass a speaking and reasoned order within a period of
three moths from the date of production of certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 13.7.2010
V.Sri/-