Allahabad High Court
Kharpattu Ram Shastri vs State Of U.P. Thru Prin. Secy. Food … on 21 January, 2010
Court No. - 24 Case :- SERVICE SINGLE No. - 1640 of 2009 Petitioner :- Kharpattu Ram Shastri Respondent :- State Of U.P. Thru Prin. Secy. Food & Others Petitioner Counsel :- Hemant Kumar Misra Respondent Counsel :- C.S.C. Hon'ble Rajiv Sharma,J.
By means of the instant writ petition, the petitioner has assailed the
order dated 16.2.2009 passed by the opposite party No.2 inter alia on
the grounds that there was procedural irregularity in conducting the
inquiry, to which counter affidavit has been filed, wherein it has been
stated that the inquiry has been conducted after fixing date, time and
place and also after affording personal hearing to the petitioner.
In order to ascertain the aforesaid facts, let records be produced by
learned Standing Counsel on 9.2.2010.
List on 9.2.2010.
Order Date :- 21.1.2010
Ajit/-