Allahabad High Court High Court

Mohd. Zaheer vs B.S.A., Banda & Another on 29 July, 2010

Allahabad High Court
Mohd. Zaheer vs B.S.A., Banda & Another on 29 July, 2010
Court No. - 26

Case :- WRIT - A No. - 14868 of 1997

Petitioner :- Mohd. Zaheer
Respondent :- B.S.A., Banda & Another
Petitioner Counsel :- S.K.Vidyarthi,Merajuddin
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.

None appears on behalf of the petitioner.

Heard learned Standing Counsel on behalf of the opposite parties and perused
the record.

By means of the present writ petition, the petitioner has assailed the order
dated 01.04.1997 (Annexure-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 :- 29.7.2010
Ravi/-