Court No. - 29 Case :- WRIT - A No. - 31700 of 2003 Petitioner :- Prem Prakash Tripathi Respondent :- State Of U.P. Thru' Principal Secy. Rural Dev. & Ors. Petitioner Counsel :- Manish Goyal Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Devendra Kumar Arora,J.
Matter is taken up in the revision of list. No one appears on behalf of the
petitioner to press this writ petition.
By means of present writ petition, petitioner has challenged the impugned
suspension order dated 16.07.2003 passed by the respondent no.1, (Annexure-
1 to the writ petition).
A Coordinate Bench of this Court by means of order dated 25.07.2003 stayed
the suspension order.
Learned Standing Counsel is present but not in a position to inform the Court
about the present status of enquiry.
Since the matter relates to the year 2003, 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 has 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 order within one month thereafter as per
law.
Interm order granted earlier shall continue till the completion of disciplinary
proceedings.
Learned Standing Counsel shall inform the authority concerned about this
order.
Subject to the aforesaid observations and directions, this writ petition is
disposed of finally.
Order Date :- 11.8.2010
Suresh