Allahabad High Court High Court

Arun Kumar Pandey vs Secretary Kasimpur Upbhogta … on 5 July, 2010

Allahabad High Court
Arun Kumar Pandey vs Secretary Kasimpur Upbhogta … on 5 July, 2010
Court No. - 26

Case :- WRIT - A No. - 2231 of 1994

Petitioner :- Arun Kumar Pandey
Respondent :- Secretary Kasimpur Upbhogta Sahkari Samiti And
Others
Petitioner Counsel :- H.N.Tripathi
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.
None appear on behalf of the petitioner.
Heard learned Standing Counsel and perused the record.
By means of the present writ petition, the petitioner has challenged the
order of suspension dated 12.08.1993 (Annexure-II) passed by O.P. No.

2.
In view of the aforesaid facts and in the interest of justice, it is provided
that in case , the final orders has not been passed in the matter in
question till date in respect to the incident in which petitioner has been
placed under suspension, the competent authority shall complete the
enquiry within a further period of six weeks from today and passed final
orders .

With the above observations , the present writ petition is finally
disposed of.

Order Date :- 5.7.2010
Ravi/-