Allahabad High Court
Ram Chandra Prasad Azad vs State Of U.P.Through Its … on 14 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 1835 of 2000 Petitioner :- Ram Chandra Prasad Azad Respondent :- State Of U.P.Through Its Prin.Secy. Home And 2 Ors. Petitioner Counsel :- Rana M.P.Singh Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard learned counsel for the petitioner and learned Standing counsel for the
State.
The petitioner was placed under suspension on 19.3.2000, against which he
had preferred this writ petition. On 18.4.2000, this Court passed an order
staying the suspension order. Ten years have passed. It is expected that the
inquiry must have been completed. In any, case, if the inquiry has not been
completed, it is directed that it shall be positively completed within three
months from today.
With these observations and direction, the writ petition is finally disposed of.
Order Date :- 14.7.2010
RKM.