Allahabad High Court High Court

Smt. Rita Chaurasiya W/O Manoj … vs State Of U.P.Thru. Its … on 19 January, 2010

Allahabad High Court
Smt. Rita Chaurasiya W/O Manoj … vs State Of U.P.Thru. Its … on 19 January, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 8501 of 2009

Petitioner :- Smt. Rita Chaurasiya W/O Manoj Kumar Chaurasiya
Respondent :- State Of U.P.Thru. Its Secy.Dept.Of Basic Education And Ors.
Petitioner Counsel :- Raj Kumar Pandey,D.K. Tewari
Respondent Counsel :- C.S.C.,A M Tripathi,Jogendra Nath Verma

Hon'ble Shabihul Hasnain,J.

Heard learned counsel for the petitioner and the learned standing counsel for
B.S.A.

Learned counsel for the petitioner confines his prayer only to the extend that
the representation of the petitioner may be directed to be decided by the
District Magistrate- opposite party no. 2.

Accordingly, the writ petition is disposed of with the direction to the District
Magistrate, Sultanpur- opposite party no. 2 to decide the representation of the
petitioner within a period of two weeks from the date a certified copy of this
order along with the copy of representation is produced before him.

Order Date :- 19.1.2010
Sadiq