Allahabad High Court High Court

Narenda Kumar Singh vs State Of U.P. Thru Sec. Home Lko. … on 7 July, 2010

Allahabad High Court
Narenda Kumar Singh vs State Of U.P. Thru Sec. Home Lko. … on 7 July, 2010
Court No. - 38

Case :- WRIT - A No. - 38861 of 2010

Petitioner :- Narenda Kumar Singh
Respondent :- State Of U.P. Thru Sec. Home Lko. And Others
Petitioner Counsel :- S.B. Singh
Respondent Counsel :- C.S.C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

Learned Standing Counsel is granted a month’s time to file counter affidavit.
Learned counsel for the petitioner will have, two weeks, thereafter, to file a
rejoinder affidavit.

List thereafter.

Learned counsel for the petitioner submits that on the basis of same charges,
criminal proceeding is still pending as well as now the disciplinary proceeding
has already been initiated. Petitioner made an application before the
competent authority to stay the disciplinary proceeding in view of the fact that
in case petitioner discloses the evidence in the disciplinary proceeding, the
criminal proceeding pending before the Criminal Court will be affected.

In view of the aforesaid facts and circumstances of the present case, petitioner
is entitled for interim relief. Till further order of this Court, the departmental
proceeding against the petitioner, shall remain stayed.

Order Date :- 7.7.2010
NS