Court No. - 38 Case :- WRIT - A No. - 71625 of 2009 Petitioner :- Prem Dhar Mishra Respondent :- State Of U.P. & Others Petitioner Counsel :- Manoj Kumar Singh Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The contention raised is that inspite of the fact that the petitioner has
been suspended on 4.6.2009, the petitioner has not been served with
any charge-sheet and is continuing under suspension without any
progress in the inquiry.
Learned Standing Counsel contends that the inquiry shall be completed
as expeditiously as possible provided the petitioner cooperates. The
petitioner is already involved in a criminal case. In view of this, the
authority shall pass an appropriate order with regard to continuance or
otherwise of the suspension order within 3 months from the date of
production of a certified copy of this order before him.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 4.1.2010
Irshad