Allahabad High Court High Court

Ravindra Gupta vs Commissioner Lucknow Division … on 20 July, 2010

Allahabad High Court
Ravindra Gupta vs Commissioner Lucknow Division … on 20 July, 2010
Court No. - 24

Case :- MISC. SINGLE No. - 1391 of 2009

Petitioner :- Ravindra Gupta
Respondent :- Commissioner Lucknow Division Lucknow
Petitioner Counsel :- R.S.Pande
Respondent Counsel :- C.S.C.

Hon'ble Rajiv Sharma,J.

Heard learned Counsel for the parties.

Learned Counsel for the petitioner submits that the controversy involved
in the present writ petition is identical to the bunch of writ petitions,
leading writ petition No. 740 (MS) of 2004, decided on 21.11.2005.
Learned Standing Counsel does not dispute this fact.

Accordingly, the writ petition is disposed of finally with a direction to the
opposite parties to supply the relevant documents to the petitioner and
inquiry officer after affording opportunity of hearing to the petitioner,
shall conclude the inquiry and submit report to the competent authority,
who will take decision, expeditiously, say, within three months from the
date certified copy of this order is produced before them.

Registry is directed to issue a certified copy of the judgment passed in
writ petition No. 740 (MS) of 2004 while issuing certified copy of in this
case on payment of necessary charges.

Order Date :- 20.7.2010
Ajit/-