Court No. - 21 Case :- WRIT - C No. - 46421 of 2010 Petitioner :- Nisar Ahmad Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajiv Kumar Mishra Respondent Counsel :- C.S.C. Hon'ble Arun Tandon,J.
Let the Commissioner, Azamgarh Region, Azamgarh file his
personal affidavit categorically stating as to how the file of
Appeal No. 62(A) of 2010 has been received in his office and
on what basis he has proceeded to pass the order dated
08.01.2010 when from the records it is apparent that the
appeal was filed before the Prescribed Authority. The
Prescribed Authority had passed an order that he has to
examine the maintainability of the Appeal as well as the same
on merits.
Under which provision of law, the Commissioner intervened
without there being any final order of the Prescribed Authority
in the Appeal.
Put up on 18.08.2010.
Dated : 09.08.2010
VR/46421/10