Allahabad High Court
Ram Sakal Misra vs State Of U.P.Through Secy.Secy. … on 14 July, 2010
Court No. - 6 Case :- SERVICE SINGLE No. - 1792 of 2000 Petitioner :- Ram Sakal Misra Respondent :- State Of U.P.Through Secy.Secy. Home Petitioner Counsel :- Amit Bose Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard learned counsel for the petitioner and learned Standing counsel for the
State.
The petitioner was placed under suspension on 30.3.2000 against which he
had preferred this writ petition. There is no stay order. Ten years have passed.
Much water has flown since then. It is expected that the inquiry must have
been completed. In any case, if the inquiry has not been completed, it is
directed that it shall be positively completed within three months from today.
With these observations and direction, the writ petition is finally disposed of.
Order Date :- 14.7.2010
RKM.