Allahabad High Court High Court

Shiv Shanker Singh vs State Of U.P. & Others on 13 July, 2010

Allahabad High Court
Shiv Shanker Singh vs State Of U.P. & Others on 13 July, 2010
Court No. - 29

Case :- WRIT - A No. - 40203 of 1999

Petitioner :- Shiv Shanker Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manish Gopal
Respondent Counsel :- C.S.C.

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Prima-facie we find that the recommendation of the Lokayukta,
under Section 12 of the U.P. Lokayaukta & Up-Lokayukta Act,
1975 cannot be directly challenged until the competent authority
has examined the report and has taken action or proposed action to
be taken on the basis of the report.

In the present case, the observations of the Lokayukta, U.P. dated
31.08.1999, to record adverse entry against the petitioner, serving
as Director of Education (Higher Education) and to be careful in
future, had to be accepted by the competent authority to be
recorded in the service book, has given cause of action for filing of
the present writ petition.

The learned counsel for the petitioner prays for and is allowed two
weeks’ time to find out whether the recommendations of the
Lokayukta, U.P. have been carried out and the entry has been
recorded in the service book of the petitioner.

List on 9th August, 2010.

Order Date :- 13.7.2010
A. Verma