Allahabad High Court High Court

Rakesh Singh Yadav vs State Of U.P. & Others on 22 January, 2010

Allahabad High Court
Rakesh Singh Yadav vs State Of U.P. & Others on 22 January, 2010
Court No. - 21

Case :- WRIT - C No. - 2956 of 2010

Petitioner :- Rakesh Singh Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.S. Ram
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of petitioner is that valid complaint had been made on 20.7.2009
by him against the Pradhan of the village as is provided for under U.P.
Panchayat Raj (Removal of Pradhan, Up-Pradha and Members) Inquiry
Rules, 1997. Petitioner has contended that District Magistrate proceeded to
appoint District Panchayat Raj Officer as inquiry officer to conduct
preliminary inquiry into the matter. Petitioner has contended that till date, said
preliminary inquiry has not been concluded, whereas in Section 4(2) of 1997
Rules, the outer limit provided for 30 days for concluding the proceedings.

Consequently, District Magistrate, Ghazipur is directed to see and ensure that
final decision is taken on the application so moved by the petitioner in
accordance with law preferably within period of six weeks from the date of
production of certified copy of this order. Whatever decision is taken, same be
communicated to the petitioner.

With these observations, writ petition is disposed of.

Order Date :- 22.1.2010
T.S.