Allahabad High Court High Court

Deo Dwij Dikshit vs Managing Director U.P. … on 23 July, 2010

Allahabad High Court
Deo Dwij Dikshit vs Managing Director U.P. … on 23 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 4922 of 2010

Petitioner :- Deo Dwij Dikshit
Respondent :- Managing Director U.P. Co-Operative Federation Ltd.Lko.
Petitioner Counsel :- Rakesh Pathak
Respondent Counsel :- G.S.Maurya

Hon'ble Satyendra Singh Chauhan,J.

Heard learned counsel for the parties.

This writ petition has been filed challenging the suspension order dated
23.4.2010.

I have gone through the suspension order and I find that the petitioner’s
involvement in the non-issuance of 6-R cannot be denied. Upon enquiry, it
has been found that the payment of Rs.1013.61 lakh is outstanding and has
not been paid on account of fraudulent activity of the petitioner and other
persons involvement in the purchase of rice.

Without expressing any opinion in regard to the merit of the case, this writ
petition is dismissed finding no merit in the same.

Order Date :- 23.7.2010
RBS/-