Court No. - 21 Case :- WRIT - C No. - 3259 of 2010 Petitioner :- Vinod Giri Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajendra Prasad Giri Respondent Counsel :- C.S.C.,Mahesh N. Singh Hon'ble V.K. Shukla,J.
Contention of petitioner is that he has moved application before
the District Magistrate, Ghazipur supported by the affidavit on
19.9.2007 for making inquiry into the matter under 1997 Rules.
Petitioner submits that no action whatsoever has been taken on
the application dated 19.9..2007.
Consequently, District Magistrate of the concern district is
directed to see and ensure that final decision is taken on the
application dated 19.9..2007 in accordance with 1997 Rules,
preferably within the time framed therein. Whatever decision is
taken, same be communicated to the petitioner.
With these observations, present writ petition is disposed of.
Order Date :- 25.1.2010
T.S.