Court No. - 38 Case :- WRIT - A No. - 42159 of 2010 Petitioner :- Mahendra Pratap Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Jamal Ali,Adil Jamal Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
By means of the present writ petition, petitioner claims that the
disciplinary inquiry is pending against the petitioner and it is not
being concluded by the respondent No.2 and due to the aforesaid
fact he is being deprived of a promotion.
In view of the aforesaid facts and circumstances of the present
case, without expressing any opinion on merits, this writ petition is
being disposed of finally directing the respondent No.2 to take a
final decision relating to the inquiry pending against the petitioner,
if possible within a period of two moths.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 21.7.2010
Pr/-