Court No. - 39 Case :- WRIT - A No. - 46979 of 2010 Petitioner :- Markandey Prakash Respondent :- State Of U.P. And Others Petitioner Counsel :- R. S. Chaudhary,R. P. Prajapati Respondent Counsel :- C. S. C. Hon'ble Dilip Gupta,J.
The petitioner, who was working as Lekhpal, has sough the
quashing of the order dated 30th April, 2010 passed by the Sub-
Divisional Magistrate, Baberu, District Banda by which he has
been suspended.
The records of the writ petition indicate that the charge-sheet dated
30th April, 2010 has also been served upon the petitioner and the
charges levelled against the petitioner are serious in nature.
Learned counsel for the petitioner is not in a position to state
whether any reply has been submitted by the petitioner to the
aforesaid charges.
In view of the seriousness of the charges levelled against the
petitioner, it is not possible to interfere with the suspension order.
In the end the learned counsel for the petitioner contends that the
enquiry against the petitioner may be concluded expeditiously.
Learned Standing Counsel appearing for the respondents states
that subject to the petitioner cooperating in the enquiry, all
endeavours shall be made to conclude the enquiry expeditiously.
The writ petition is, accordingly, dismissed. However, the
respondents shall make all endeavours that the enquiry against the
petitioner is concluded within six months subject ofcourse, to the
petitioner cooperating in the enquiry.
Order Date :- 10.8.2010
SK