Allahabad High Court High Court

Rajesh Kumar Verma vs State Of U.P. & Ors. on 20 July, 2010

Allahabad High Court
Rajesh Kumar Verma vs State Of U.P. & Ors. on 20 July, 2010
Court No. - 21

Case :- WRIT - C No. - 41700 of 2010

Petitioner :- Rajesh Kumar Verma
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- V.K. Srivastava,S.K. Srivastava
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

In the present case complaint had been moved, whereupon the District
Magistrate concerned appointed Enquiry Officer to inquire into the said
complaint. On inquiry it was found that irregularity to the tune of
Rs.1,62,473/- was found. The District Magistrate passed order for
recovery of the said amount from the Pradhan of the village.

Petitioner is complainant and has approached this Court, contending
therein that regular enquiry ought to have been undertaken against the
Pradhan of the village and order of removal ought to have been
passed.

Once financial irregularity had been detected and in the said direction,
the District Magistrate, in his wisdom, has proceeded to fasten the
financial liability on the Pradhan without undertaking any formal
enquiry, then in the facts of the case, it cannot be said that the
authority vested in the District Magistrate has been misused.

Accordingly, writ petition is dismissed.

Order Date :- 20.7.2010
SRY