Allahabad High Court High Court

Prem Dhar Mishra vs State Of U.P. & Others on 4 January, 2010

Allahabad High Court
Prem Dhar Mishra vs State Of U.P. & Others on 4 January, 2010
Court No. - 38

Case :- WRIT - A No. - 71625 of 2009

Petitioner :- Prem Dhar Mishra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manoj Kumar Singh
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and learned Standing Counsel.

The contention raised is that inspite of the fact that the petitioner has
been suspended on 4.6.2009, the petitioner has not been served with
any charge-sheet and is continuing under suspension without any
progress in the inquiry.

Learned Standing Counsel contends that the inquiry shall be completed
as expeditiously as possible provided the petitioner cooperates. The
petitioner is already involved in a criminal case. In view of this, the
authority shall pass an appropriate order with regard to continuance or
otherwise of the suspension order within 3 months from the date of
production of a certified copy of this order before him.

With the aforesaid observations, the writ petition is disposed of.

Order Date :- 4.1.2010
Irshad