Allahabad High Court High Court

Kamlakar Pandey vs State Of U.P. Thru Secy. Basic … on 28 July, 2010

Allahabad High Court
Kamlakar Pandey vs State Of U.P. Thru Secy. Basic … on 28 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 1578 of 2007

Petitioner :- Kamlakar Pandey
Respondent :- State Of U.P. Thru Secy. Basic Education & 2 Ors.
Petitioner Counsel :- Dr. L.P. Mishra,S.B. Pandey
Respondent Counsel :- C.S.C.,A.M. Tripathi

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

The petitioner has challenged the impugned suspension order dated
07.12.2007, as contained in Annexure No.1 to the writ petition.
Vide order dated 18.12.2007, this Court stayed the operation of the
impugned suspension order dated 07.12.2007.
Learned State Counsel is not in a position to inform the present
status of the disciplinary proceedings.

Since the suspension order of the petitioner is of 2007, therefore, in
the interest of justice, it is hereby directed that if the disciplinary
proceedings have not yet been concluded, the same will be
concluded by the authority concerned as per law within a period of
three months from the date of receiving a copy of this order and the
outcome of the same will be communicated to the petitioner.
Interim order dated 18.12.2007 will continue to remain in operation
till completion of departmental proceedings.
Learned State Counsel will communicate the order of this Court to
the authority concerned.

With the aforesaid observations and directions, the writ petition is
disposed of finally.

Order Date :- 28.7.2010
ML/Ashwini