Allahabad High Court High Court

Bal Krishna Pandey vs District … on 3 July, 2010

Allahabad High Court
Bal Krishna Pandey vs District … on 3 July, 2010
Court No. - 21

Case :- WRIT - C No. - 37850 of 2010

Petitioner :- Bal Krishna Pandey
Respondent :- District Magistrate/Ziladhikari Mirzapur And Others
Petitioner Counsel :- V. Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of petitioner is that against the conduct of the Pradhan, valid
complaint has been made by him before the Collector, Mirzapur as is
envisaged under 1997 Rules, but till date District Magistrate, Mirzapur has
not taken any cognizance on the complaint and no orders have been passed for
conducting preliminary inquiry into the matter after appointment of inquiry
officer.

As it has been alleged that complaint has been made strictly in consonance
with 1997 Rules, in such a situation in case complaint so moved is in order,
then in that event District Magistrate, Mirzapur is directed to see and ensure
that final decision is taken on the same in accordance with law, preferably
within period of next six weeks from the date of production of certified copy
of this order.

With these observations, writ petition is disposed of.

Order Date :- 3.7.2010
T.S.