Court No. - 14 Case :- SERVICE SINGLE No. - 7918 of 1991 Petitioner :- R.N.Singh Respondent :- The State Of U.P.& Others Petitioner Counsel :- S.S. Gupta,P.N.Bajpai,Rakesh Gupta Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
List has been revised. No one appears on behalf of petitioner. Heard learned
Standing Counsel and perused the record.
Petitioner is aggrieved by the order of cancellation of written examination
dated 21st July, 1990.
Petitioner aggrieved by aforesaid order, filed a writ petition.
Counter affidavit on behalf of respondents has been filed and specific
averment has been made in counter affidavit that as regards experience and
working of petitioner proper enquiry was made by District Magistrate and it
was found that all documents submitted by petitioner were forged and
fictitious. The issue regarding training of Lekhpal of District Agra and on the
basis of enquiry it was found that he has never obtained any training.
In my opinion, if such finding has already been recorded by the competent
authority on the basis of enquiry, no interference can be called for.
The writ petition is devoid of merits and is hereby dismissed, however,
without imposing any cost.
Interim order, if any, stands vacated.
Order Date :- 10.5.2010
SKD