Court No. - 38 Case :- WRIT - A No. - 40265 of 2010 Petitioner :- Constable No. 820670328 Durgendra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Shamimul Hasnain Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
Petitioner has approached this Court for a writ of certiorari commanding the
respondent to take appropriate decision upon the disciplinary inquiry against
the petitioner. A disciplinary proceeding was initiated against the petitioner
under Rule 14(1) of 1991 Rules. Subsequently, the disciplinary authority has
issued a show cause notice to submit a reply by the petitioner. According to
the petitioner, he has submitted a reply, but no final decision has been taken
by the respondent. Hence, the present writ petition.
In view of the aforesaid facts and circumstances, without expressing any
opinion on merits, this writ petition is being disposed of finally directing the
respondent No.2 to pass appropriate orders relating to the inquiry of the
petitioner, if possible, within a period of two months from the date of
production of certified copy of the order.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 14.7.2010
NS