Court No. - 21 Case :- WRIT - C No. - 4195 of 2010 Petitioner :- Surendra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Naveen Yadav Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
After arguing the matter at length, learned counsel for the petitioner
contended that inquiry initiated against the petitioner be got concluded
at the earliest. Under the The Uttar Pradesh Panchayat Raj (Removal
of Pradhans, Up-Pradhans and Members) Enquiry Rules, 1997 outer
limit for concluding the enquiry is six moths. Consequently, it is
expected that the enquiry initiated against the petitioner would be
concluded within the time fram as fixed under the aforesaid Rules,
subject to full cooperation being extended by the petitioner.
In terms of above observation, present writ petition is disposed of.
Order Date :- 28.1.2010
SRY