Allahabad High Court High Court

Smt.Suresha Devi W/O Late Gopal … vs Sub Reginal Officer Employees … on 28 July, 2010

Allahabad High Court
Smt.Suresha Devi W/O Late Gopal … vs Sub Reginal Officer Employees … on 28 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 8578 of 2009

Petitioner :- Smt.Suresha Devi W/O Late Gopal Das Shukla
Respondent :- Sub Reginal Officer Employees Provident Fund And Another
Petitioner Counsel :- Uttam Kumar Verma
Respondent Counsel :- J.B.Singh,Pradeep Raje

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

Learned counsel for the petitioner confines his prayer only to the extent that
the opposite parties be directed to consider and dispose of the representation
of the petitioner. He submits that all necessary facts have been stated in the
representation of the petitioner, contained in Annexure no.4 to the writ
petition.

Considering the aforesaid facts, this petition is disposed of finally with the
direction that the representation of the petitioner dated 11.12.2009 , contained
in Annexure no.4 to the writ petition, be considered and disposed of by a
speaking and reasoned order, by the competent authoritywithin a period of
two months from the date of production of a certified copy of this order
before him.

With the above observation, the petition is disposed of finally.

Order Date :- 28.7.2010

BLY