Court No. - 10 Case :- WRIT - A No. - 35636 of 2010 Petitioner :- Suraj Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Raj Narain Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner, a retired Sub Inspector of Police, is seeking payment of his
post retiral benefits admissible to him. He had retired on 30th June, 2004.
The petitioner had already submitted a representation to the Senior
Superintendent of Police, Kanpur Dehat, but nothing has been done on his
representation.
In view of above, it is open for the petitioner to submit a detailed
representation to the concerned Section of Police Head Quarter for reddressal
of his grievance. If such a representation is submitted by the petitioner within
two weeks’ from today alongwith a certified copy of this order, the same shall
be disposed of by the Authority concerned within a period of two months
thereafter after calling the records and by passing a reasoned and speaking
order.
With above observations and directions, the writ petition stands finally
disposed of.
Order Date :- 18.6.2010
bgs/