Court No. - 29 Case :- WRIT - A No. - 38248 of 2010 Petitioner :- Kendriya Vidyalaya Sangathan And Others Respondent :- Central Administrative Tribunal Alld. And Others Petitioner Counsel :- Devendra Pratap Singh Respondent Counsel :- A.D. Singh,K.Ajit Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Heard learned counsel for the parties.
The contesting respondent was serving as Upper Division Clerk
(U/S) in Kendriya Vidlaya Sangthan, Abhor. At present he is
posted at Kendriya Vidyalaya Sangthan, Rampur. He has been
served with articles of charge with imputation of misconduct dated
30.4.2004. By the impugned order the Central Administrative
Tribunal has granted interim relief restraining Shri M.S. Chauhan-
respondent No.6 to hold disciplinary enquiry against him till
further orders.
The petitioner may approach the Tribunal to vacate the interim
order and for final hearing of the original application. At this stage
we do not find that the Kendriya Vidyalaya Sangthan has made out
any good case to file the writ petition challenging the interim
order.
The writ petition is accordingly dismissed.
Order Date :- 19.7.2010
SP/