Court No. - 21 Case :- WRIT - C No. - 44598 of 2010 Petitioner :- Rajesh Singh Respondent :- State Of U.P. Thru. Sec. Panchayat Raj And Others Petitioner Counsel :- Madan Mohan Srivastava Respondent Counsel :- C.S.C. Hon'ble V.K. Shukla,J.
Learned Standing Counsel has accepted notice on behalf of the respondent
nos. 1 to 3.
Issue notice to respondent no.4.
It has been contended on behalf of the petitioner that in the present case at no
point of time any preliminary inquiry whatsoever as is envisaged under 1997
Rules had ever been undertaken against him and further at no point of time
any show cause notice was issued to the petitioner and entire action taken,
contravenes and violates the principle of natural justice.
In respect of issues as to whether opportunity should be afforded to the
incumbent whose financial power has been ceased, the matter has been
referred to larger bench.
Consequently, in the facts of the present case, record of the present writ
petition be also connected along with record of Civil Misc. Writ Petition No.
60951 of 2009 and Civil Misc. Writ Petition No.49305 of 2009 and interim
order be extended to petitioner also, which has been extended in the
aforementioned writ petition,on the same term and condition.
Order Date :- 30.7.2010
T.S.