Allahabad High Court High Court

Subhash Chandra vs U.P. State Bridge Corporation … on 14 July, 2010

Allahabad High Court
Subhash Chandra vs U.P. State Bridge Corporation … on 14 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4692 of 2010

Petitioner :- Subhash Chandra
Respondent :- U.P. State Bridge Corporation Lucknow And Another
Petitioner Counsel :- D.K.Tripathi
Respondent Counsel :- Shishir Jain

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 may 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.6 to
the writ petition.

Considering the aforesaid facts, this writ petition is disposed of finally with
the direction that the representation of the petitioner, contained in Annexure
No.6 to the writ petition, shall be considered and disposed of by a speaking
and reasoned order by the competent authority within a period of two months
from the date a certified copy of this order is produced before him.

With the above direction, the writ petition is finally disposed of.

Order Date :- 14.7.2010
RBS/-