Allahabad High Court High Court

Ram Nagina vs District Assistant Registrar … on 29 July, 2010

Allahabad High Court
Ram Nagina vs District Assistant Registrar … on 29 July, 2010
Court No. - 26

Case :- WRIT - A No. - 23804 of 1997

Petitioner :- Ram Nagina
Respondent :- District Assistant Registrar Cooperative & Others
Petitioner Counsel :- S.S.Tripathi
Respondent Counsel :- S.C.

Hon'ble Anil Kumar,J.

Matter is taken in the revised cause list.

None appears on behalf of the petitioner.

Heard learned Standing Counsel on behalf of the respondent and perused the
record.

By means of the present writ petition, the petitioner has assailed the order
dated 23.05.1997(Annexure-10) passed by opposite party No.2 by which he
was placed under suspension.

In view of the aforesaid facts and in the interest of justice, it is provided that
in case, the final orders has not been passed in the matter in question till date
in respect to the incident in which petitioner has been placed under
suspension, the competent authority shall complete the enquiry within a
further period of six weeks from today and passed final orders.

With the above observations , the present writ petition is finally disposed of.

Order Date :- 29.7.2010
Ravi/-