Allahabad High Court High Court

Dr. R. K. Gupta vs State Of U.P. And Others on 10 August, 2010

Allahabad High Court
Dr. R. K. Gupta vs State Of U.P. And Others on 10 August, 2010
Court No. - 29

Case :- WRIT - A No. - 47293 of 2010

Petitioner :- Dr. R. K. Gupta
Respondent :- State Of U.P. And Others
Petitioner Counsel :- R. N. Singh,A. K. Singh
Respondent Counsel :- C. S. C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Devendra Kumar Arora,J.

Argument is that impugned order by which petitioner claims
for getting salary after conclusion of the inquiry w.e.f. 30th
September, 2005 and otherwise payment for the suspension
period has been rejected is not justified and on the fact it is
inaction on the part of the respondent and therefore
petitioner is entitled to get relief from this court.

All the respondents are represented by learned Standing
Counsel. He may file counter affidavit by the next date.

List this matter immediately after three weeks.

Order Date :- 10.8.2010
M.A.A.