Allahabad High Court High Court

Smt. Urmila vs State Of U.P. & Others on 5 August, 2010

Allahabad High Court
Smt. Urmila vs State Of U.P. & Others on 5 August, 2010
Court No. - 21

Case :- WRIT - C No. - 45944 of 2010

Petitioner :- Smt. Urmila
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Kishor Gupta
Respondent Counsel :- C. S. C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that job card under the
scheme of NREGA has been got prepared but thereafter not
a single step has been undertaken in the direction to provide
the Job Card. In this background petitioner submits that the
very purpose National Rural Employment Guarantee Act,
2005 has been breached.

Such grievance of the petitioner can be very well looked
into, examined and remedied by District Magistrate,
Hamirpur.

Consequently, District Magistrate, Hamirpur, is directed see
and ensure that appropriate decision is taken on the
representation so moved by petitioner on 19.06.2010
preferably within next eight weeks from the date of
presentation of certified copy of this order.

With the above direction present writ petition is disposed
of.

Order Date :- 5.8.2010
Dhruv