Allahabad High Court High Court

Ram Babu Sachan vs State Of U.P. Thru Secretary Avas … on 2 April, 2010

Allahabad High Court
Ram Babu Sachan vs State Of U.P. Thru Secretary Avas … on 2 April, 2010
                         Court No. - 2

                         Case :- SERVICE BENCH No. - 134 of 2005

                         Petitioner :- Ram Babu Sachan
                         Respondent :- State Of U.P. Thru Secretary Avas Evam Shahri Niyojan
                         Lko
                         Petitioner Counsel :- Sandeep Dixit
                         Respondent Counsel :- C.S.C.

                         Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

By means of this writ petition, the petitioner has prayed for
quashing of the suspension order dated 13.9.2004, as
contained in Annexure No. 8 to the writ petition.
This Court vide order dated 17.02.2005 had stayed the
operation of the impugned order of suspension till further
orders of the Court.

With the passage of time, the inquiry would have been
completed by now and, thus, this matter would have rendered
infructuous. However, in case, inquiry has not been
completed till then, the same shall be concluded within a
period of three months from the date of production of
certified copy of this order. Till then the protection granted by
this Court vide order dated 17.2.2005, passed by a coordinate
bench of this Court, shall continue.

Learned State Counsel shall communicate this order to the learned counsel for the
petitioner in writing.

Writ Petition stands disposed of accordingly.

Order Date :- 2.4.2010
ashok