Allahabad High Court High Court

Lalan Mishra vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Lalan Mishra vs State Of U.P. And Others on 23 July, 2010
Court No. - 38

Case :- WRIT - A No. - 42755 of 2010

Petitioner :- Lalan Mishra
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Awadh Narain Rai
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

Petitioner has been suspended levelling certain charges. One of the
serious charges against the petitioner is occupation of illegal
official accommodation of Nayab Tehsildar at Balia Post without
any allotment. When the order was passed for vacation of the
accomodation, the petitioner filed a civil suit and obtained the
interim injunction on 4.12.1998 in case No. 477 of 1998. Now
levelling certain other charges, i.e. not making the recovery as per
standard and not visiting the village for recovery, has been
suspended and the enquiry is still pending. Therefore, in my
opinion, it will not be appropriate for this Court to interfere with
the order of suspension.

The writ petition is hereby dismissed.

It is however open to the disciplinary authority to complete the
disciplinary proceeding against the petitioner according to law, if
possible, within a period of six months.

No order as to costs.

Order Date :- 23.7.2010
Sazia