Allahabad High Court High Court

Uttam Kumar Maurya vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Uttam Kumar Maurya vs State Of U.P. And Others on 11 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47811 of 2010

Petitioner :- Uttam Kumar Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. S. Yadav
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The sole relief claimed for by the learned counsel for the petitioner
at the time of hearing of this petition is that the Revision filed by
the petitioner under Rule 23 of the U.P. Police Officers of the
Subordinate Ranks (Punishment & Appeal) Rules, 1991 may be
decided.

Learned Standing Counsel appearing for the respondents states
that the Revision filed by the petitioner shall be decided
expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the Revisional Authority to decide the Revision filed
by the petitioner expeditiously, preferably within a period of three
months from the date a certified copy of this order is filed by the
petitioner.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the Revisional Authority in
accordance with law.

Order Date :- 11.8.2010
GS