Allahabad High Court High Court

Nanak Chandra Sharma vs Zila Basic Shiksha Adhikari on 6 August, 2010

Allahabad High Court
Nanak Chandra Sharma vs Zila Basic Shiksha Adhikari on 6 August, 2010
Court No. - 26

Case :- WRIT - A No. - 24825 of 1999

Petitioner :- Nanak Chandra Sharma
Respondent :- Zila Basic Shiksha Adhikari
Petitioner Counsel :- Dharmendra Singhal
Respondent Counsel :- Pramod Kumar Sharma

Hon'ble Devendra Kumar Arora,J.

By means of the present writ petition, the petitioner has challenged the
impugned suspension order dated 27.05.1999, as contained in Annexure No. 1
to the writ petition.

Neither any counter nor rejoinder affidavit has been filed.

Learned counsel for the petitioner is not present. Learned Standing Counsel is
also not in a position to inform about the status of enquiry.

Since the matter relates to year 1999 it appears that the disciplinary
proceedings against the petitioner must have been concluded. However, in the
interest of justice it is directed that if the enquiry proceedings against the
petitioner have not been completed till date, the same shall be completed
within three months from the date of receipt of a certified copy of this order
and the authority concerned shall pass final orders within one month
thereafter as per law.

Subject to aforesaid observations, this writ petition is disposed of finally.

Order Date :- 6.8.2010
Sunil Kr Tiwari