Court No. - 1 Case :- MISC. BENCH No. - 6607 of 2010 Petitioner :- Raj Kumar Pandey [ P.I.L. ] Respondent :- State Of U.P.,Thru. Prin. Secy.,Panchayati Raj & Others Petitioner Counsel :- In Person(Raj Kr. Pandey) Respondent Counsel :- C.S.C.,Suresh Chandra Verma Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Case called twice. None appears for the petitioner.
Sri Suresh Chandra Verma appearing for Zila Panchayat says that the writ
petition is not maintainable as the pleadings are absolutely vague and further
there is specific machinery provided for taking action against the Chairman,
Zila Panchayat.
We have gone through the writ petition and find that the pleadings are
absolutely vague and too short for issuing any direction for holding enquiry
against the Chairman. However, action may be taken under the specific
provisions of the Act and the Rules, if any case is made out.
The petition being not maintainable, is dismissed.
Order Date :- 16.7.2010
vks