Allahabad High Court High Court

M.K. Sharma vs State Of U.P. on 2 July, 2010

Allahabad High Court
M.K. Sharma vs State Of U.P. on 2 July, 2010
Court No. - 26

Case :- WRIT - A No. - 27352 of 1994

Petitioner :- M.K. Sharma
Respondent :- State Of U.P.
Petitioner Counsel :- H.N. Sharma
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Matter has been taken in revised cause list.
None present on behalf of the petitioner to press the present writ
petition.

Heard learned Standing Counsel for the respondents and perused the
record.

By means of the present writ petition, the petitioner has assailed the
order dated 22nd October, 1993 (Anneuxre-1) passed by O.P. No. 2 by
which he was placed under suspension.
In view of the aforesaid facts and in the interest of justice, it is provided
that in case , the final orders has not been passed in the matter in
question till date in respect to the incident in which petitioner has been
placed under suspension, the competent authority shall complete the
enquiry within a further period of six weeks from today and passed final
orders.

With the above observations , the present writ petition is finally
disposed of .

Order Date :- 2.7.2010
Ravi/-