Court No. - 23 Case :- SERVICE SINGLE No. - 253 of 2010 Petitioner :- Ambika Prasad S/O Late Sidhnath Shukla Respondent :- Uttar Pradesh State Road Transport Corporation & Others Petitioner Counsel :- S.K.Verma Respondent Counsel :- Illigible Hon'ble Shabihul Hasnain,J.
Heard Sri S. K. Verma, learned counsel for the petitioner and Ms. Veena
Sinha for the opposite parties.
Petitioner has stated that he is due to retire on 31.1.2010. He is aggrieved by
an order dated May 8, 2009 whereby an order has been passed for recovery of
Rs.2000/- per month for an amount of Rs.1,65,203.25 paise which was
alleged to have been lost from the custody of the petitioner. Petitioner says
that it is an old matter. He was required to give explanation which has been
given. One other person has already been punished in this regard and when
the matter has been concluded suddenly on the verge of his retirement this
punishment order has been passed.
There are factual controversies in this case which this Court can not hurriedly
decide.
Petitioner restricts his prayer at the moment only to the effect that he has
represented his matter to the competent authority vide annexure-6 and the
same may be decided.
Accordingly, without entering into the merits of the case, this Court directs
the opposite party No.2 to look into the matter and pass appropriate and
reasoned order within one month from the date a certified copy of this order is
placed before him.
With these observations the petition stands disposed of.
Order Date :- 21.1.2010
RKM.