Allahabad High Court High Court

Virendra Singh vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Virendra Singh vs State Of U.P. And Others on 19 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41209 of 2010

Petitioner :- Virendra Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashok Pal Singh
Respondent Counsel :- C. S. C.,S. K. Rai

Hon'ble Arun Tandon,J.

Nobody is present on behalf of the petitioner to press the present writ petition
even in the revised reading of the list.

Heard Sri S.K. Rai, learned counsel for respondent no.4 and learned Standing
Counsel for the State-respondents.

Petitioner seeks a writ of mandamus directing the respondent no.3 to take
appropriate action against respodnent no.5 for recovery of the amount as per
the audit objection.

I am of the considered opinion that it is for the authorities to take appropriate
decision in respect of audit objection. Since the audit objections have to be
removed finally, appropriate action is required to be taken against the
officers of the department.

Let needful be done in the matter in accordance with law at the earliest
possible.

The present writ petition is disposed of subject to the observations made
above.

(Arun Tandon, J.)

Order Date :- 19.7.2010
Sushil/-