Allahabad High Court High Court

Patiram Yadav vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Patiram Yadav vs State Of U.P. & Others on 7 July, 2010
Court No. - 21

Case :- WRIT - C No. - 38759 of 2010

Petitioner :- Patiram Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.L. Pandey
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Learned Standing Counsel has accepted notice on behalf of the respondent
nos. 1 to 4 and Sri. Sheo Ram Singh, Advocate has accepted notice on behalf
of caveator.

It has been contended on behalf of the petitioner that in the present case at no
point of time any preliminary inquiry whatsoever has been conducted as is
envisaged under 1997 Rules and further detailed elaborate reply has been
submitted, same has not been considered by the authority concerned.
Petitioner’s contention is that inquiry which has been undertaken is in breach
of provision of 1997 Rule.

In respect of issues as to whether opportunity should be afforded to the
incumbent whose financial power has been ceased, the matter has been
referred to larger bench.

Consequently, in the facts of the present case, record of the present writ
petition be also connected along with record of Civil Misc. Writ Petition No.
60951 of 2009 and Civil Misc. Writ Petition No.49305 of 2009 and interim
order be extended to petitioner also, which has been extended in the
aforementioned writ petition,on the same term and condition. .

Order Date :- 7.7.2010
T.S.