Allahabad High Court High Court

Surendra Singh vs State Of U.P. And Others on 13 July, 2010

Allahabad High Court
Surendra Singh vs State Of U.P. And Others on 13 July, 2010
Court No. - 18

Case :- WRIT - A No. - 39886 of 2010

Petitioner :- Surendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- D. K. Singh
Respondent Counsel :- C. S. C.,S. N. Tripathi

Hon'ble Arun Tandon,J.

The grievance of the petitioner, with regard to payment of retiral
dues, arrears of salary etc., at the first instance can be examined
by respondent no. 4 (The Chairman, District Cane Service
Authority/ District Cane Officer, Gorakhpur.
Accordingly the present writ petition is disposed of with liberty to
the petitioner to make a representation ventilating all his
grievances before respondent no. 4, within two weeks from
today, along with a certified copy of this order. On such a
representation being made the respondent no. 4 shall call for the
records and shall pass a reasoned speaking order preferably
within six weeks after affording opportunity of hearing to the
Cane Cooperative Society.

Dated : 13.07.2010
VR/39886/10