Court No. - 38 Case :- WRIT - A No. - 46143 of 2010 Petitioner :- Mushir Ahmad Respondent :- State Of U.P. And Others Petitioner Counsel :- R. M. Saggi Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard the learned counsel for the petitioner and the learned Standing Counsel.
The limited grievance raised by the petitioner in the present writ petition is
that the services of the petitioner were wrongly terminated and, therefore, a
query to this effect was sought from the Government regarding termination
and reinstatement of the petitioner who was working on the post of Village
Development Officer. On the basis of the aforesaid query, the Chief
Development Officer has submitted a report on 8.1.2010. Copy of the same
has been annexed as Annexure-7 to the writ petition. According to the
petitioner, the petitioner submits that in spite of the report submitted by the
competent authority to the State Government, the State Government has not
taken any decision up till date. In such circumstances, he prayed that a
direction to this effect be issued to the competent authority to take a decision
within a specific period.
After considering the submissions made on behalf of the parties without
expressing any opinion on merit, respondent no.2 is directed to take
appropriate decision on the basis of report dated 8.1.2010 within a period of
two moths from the date of production of certified copy of the order according
to law by a speaking and reasoned order.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 5.8.2010
V.Sri/-