Court No. - 23 Case :- SERVICE SINGLE No. - 41 of 2010 Petitioner :- Vikram Prasad S/O Shri Ram Respondent :- State Of U.P. Thu. Secretary,Basic Shiksha,,Civil Secretaria Petitioner Counsel :- Amit Mishra,Awadhesh K. Tiwari Respondent Counsel :- C.S.C,A.M. Tripathi Hon'ble Shabihul Hasnain,J.
Heard Sri Amit Mishra, learned counsel for the petitioner and Sri A. M.
Tripathi for the opposite party No.2.
Petitioner has restricted his prayer that this representation dated 23.12.2009,
as contained in annexure-8 of the writ petition, may be disposed of by the
competent authority, who is opposite party No.2 in the present case.
This Court without entering into the merits of the case and the claim of the
petitioner directs the opposite party No.2 to decide the said representation
within a period of one month from the date of receipt of a certified copy of
this order.
With these observations the writ petition stands disposed of.
Order Date :- 7.1.2010
RKM.