Allahabad High Court High Court

Rajeev Vats vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Rajeev Vats vs State Of U.P. And Others on 10 August, 2010
Court No. - 18

Case :- WRIT - A No. - 47298 of 2010

Petitioner :- Rajeev Vats
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Smt. Archana Singh
Respondent Counsel :- C. S. C.

Hon'ble V.K. Shukla,J.

Petitioner is an employee at J.V.Jain College, Saharanpur.
In respect of examination form of the University. Inquiry
committee has been constituted and the said inquiry
committee on 29.020.03.2010 submitted its report and
based on the same show cause notice has been issued to
the petitioner on 22.07.2010 and after said show cause
notice issued to petitioner petitioner submitted his reply on
01.08.2010 and thereafter petitioner approached this Court
for quashing of the said notice and report.

Till date no final decision has been taken in the matter and
show cause notice was issued to petitioner to which
petitioner submitted his reply. In these circumstances and in
this background this Court refuses to interfere with the same
at this stage specially when no prejudicial order has been
passed and only show cause notice has been issued to the
petitioner.

Consequently, present writ petition as it has been framed
and drawn is dismissed.

Order Date :- 10.8.2010
Dhruv