Court No. - 18 Case :- WRIT - A No. - 48334 of 2010 Petitioner :- Smt. Lata Rani Respondent :- State Of U.P. And Others Petitioner Counsel :- Ram Asrey Yadav,Padmini Andnad Respondent Counsel :- C. S. C. Hon'ble V.K. Shukla,J.
Petitioner submits that on account of passing of
the order dated 21.10.2009, her salary has
been withheld till inquiry was not concluded.
Petitioner has stated that thereafter inquiry has
been concluded, but in spite of same, till date
District Basic Education Officer, Eta is not
revoking the order dated 21.10.2009 and net
effect of the same that her salary has been
withheld.
Consequently, District Basic Education Officer,
Eta is directed to see and ensure that final
decision is taken in respect of withholding of
salary of petitioner in accordance with law,
preferably within period of eight weeks from the
date of production of certified copy of this order.
With these observations, writ petition is
disposed of.
Order Date :- 13.8.2010
T.S.