High Court Madhya Pradesh High Court

Gram Panchayat Gangteera Kala vs The State Of Madhya Pradesh on 6 September, 2010

Madhya Pradesh High Court
Gram Panchayat Gangteera Kala vs The State Of Madhya Pradesh on 6 September, 2010
                                  1
     Gram Panchayat Gangteera Kala & Ano. vs. State of M.P. & Ors.




                            W.P. No.9807/2010
06.09.2010

        Heard Shri R. S. Verma, learned counsel for the petitioners, on

the question of admission and interim relief.

        The petitioners have filed this petition being aggrieved by the

show cause notice dated 18.5.2010 issued by respondent no.3. The

petitioners have assailed the aforesaid show cause notice on various

grounds including the fact that the action of the Secretary is contrary

to the resolution of the Gram Panchayat which fact has not been

taken into consideration by the authorities.

From a perusal of the petition it is clear that no action is being

taken against petitioner no.1 and, therefore, the petition filed by

petitioner no.1 is misconceived. As far as petitioner no.2 is

concerned, he is yet to file a reply to the impugned show cause notice

Annexure P-12 before the competent authority bringing to its notice

all his objections.

In the circumstances, the petition filed by the petitioners is

premature at this stage and is accordingly disposed of with liberty to

petitioner no.2 to approach respondent no.3 by filing a reply if he has

not already done so and in case the petitioner no.2 does so, the

respondent authorities shall proceed thereon in accordance with law.

With the aforesaid liberty/observation, the petition filed by the

petitioner stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-