Allahabad High Court High Court

Rajeshwar Singh vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Rajeshwar Singh vs State Of U.P. And Others on 29 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44262 of 2010

Petitioner :- Rajeshwar Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anil Bhushan
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

The petitioner was involved in a criminal case and was suspended.
Subsequently on the basis of involvement in the criminal case, he
was dismissed from service only on that ground in 1994.
According to the petitioner now the petitioner has been acquitted
in the criminal case, therefore, he is entitled for reinstatement. The
petitioner submits that he has already submitted a representation to
that effect which is still pending consideration before respondent
no.2 and no decision has yet been taken.

I have considered the submissions of the parties and have perused
the record. As the representation of the petitioner is still pending
consideration before respondent no.2, therefore, it will be
appropriate that respondent may take a decision according to law
taking into consideration the fact that the petitioner has already
been acquitted in the criminal case. The decision be taken by
passing a speaking and reasoned order within a period of two
months from the date of production of certified copy of the order.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 29.7.2010
V.Sri/-