Citation : 2019 Latest Caselaw 2194 ALL
Judgement Date : 1 April, 2019
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 32 Case :- WRIT - C No. - 11026 of 2019 Petitioner :- Ramesh Chandra Respondent :- State Of U.P. And 3 Others Counsel for Petitioner :- Arvind Srivastava,Prabhakar Chandel Counsel for Respondent :- C.S.C. Hon'ble Shashi Kant Gupta,J.
Hon'ble Pradeep Kumar Srivastava,J.
This writ petition has been filed, inter alia, for the following reliefs:
(i) issue a writ order or direction in the nature of mandamus commanding the respondent no. 3 to return the petitioner's security money of rupees one lakh deposited by the petitioner in lieu of the work/tender for construction of link road from Gram Panchayat Dahini to Gram Panchayat Pahadiya Bujurg Sani, Block Karwi, District Chitrakoot forthwith;
(ii) issue a writ order or direction in the nature of mandamus commanding the respondent no. 3 to give interest on the delayed payment of the security money;
(iii) issue a writ order or direction in the nature of mandamus commanding the respondent no. 3 to decide the representation dated 11.11.2017 (Annexure no. 4 to the writ petition);
(iv) issue any other writ order or direction which this Hon'ble court may deem fit and proper under the circumstances of the case.
Heard learned counsel for the parties and perused the record.
During course of arguments, learned counsel for the petitioner has confined his prayer only for issuance of a direction to respondent no. 3 to decide the representation dated 11.11.2017 which is said to be still pending before him within a stipulated period of time fixed by the Court.
Considering the facts and circumstances of the case, the petitioner is directed to make a fresh representation before the respondent no. 3-Block Development Officer, Blok Chitrakoot Dham Karvi, District Chitrakoot ventilating his grievances within 15 days from today along with certified copy of this order enclosing therewith a copy of the writ petition and its entire annexures and, if any such representation is made, the said authority shall make all endeavour to consider and decide the same by a speaking order after considering the representation of the petitioner in accordance with law expeditiously preferably within two months from the date of receipt of the said representation after affording personal hearing to the petitioner.
With the above observations, petition is finally disposed of.
Order Date :- 1.4.2019
RCT/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!