Court No. - 38 Case :- WRIT - A No. - 588 of 2010 Petitioner :- Sunil Kumar Rai & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Santosh Kumar Singh Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Learned counsel for the petitioners contends that the case of the
petitioners is covered by the decision in the case of Krishna
Mohan Pandey V. State of U.P. and others in writ petition no.
58892 of 2006 decided on 6.8.2009 copy whereof is annexure-8 to
the present writ petition. Learned counsel for the petitioners
contends that the claim of the petitioners being similar , the same
relief should be granted. Learned Standing Counsel submits that
instead of awarding time to file counter affidavit the matter may be
disposed of with a direction to the authorities concerned to
examine the claim of the petitioner.
The petition is disposed of with a direction to respondent no.5 who
shall examine the claim of the petitioner and thereafter proceed to
pass an appropriate order keeping in view the submission raised in
the writ petition as expeditiously as possible preferably within a
period of eight weeks from the date of presentation of certified
copy of this order before him.
Order Date :- 8.1.2010
Shiraz