Allahabad High Court High Court

Ram Shiromani Dubey vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Ram Shiromani Dubey vs State Of U.P. & Others on 5 January, 2010
Court No. - 21

Case :- WRIT - C No. - 71992 of 2009

Petitioner :- Ram Shiromani Dubey
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pradeep Verma
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that inquiry has been initiated
under the provision as contained in U.P.Panchayat Raj
(Removal of Pradhans, Up-Pradhans and Members) Enquiry
Rules, 1997 which is fully reflected from Annexure-3 to the
writ petition dated 04.12.2007. Petitioner submits that till
date said proceedings has not at all been finalized.

Consequently, District Magistrate, Allahabad is directed to
see and ensure that in case said proceedings in question
have not been finalized then all attempt and endeavour shall
be made to finalize the said proceedings as envisaged under
U.P.Panchayat Raj (Removal of Pradhans, Up-Pradhans
and Members) Enquiry Rules, 1997 preferably within four
months from the date of presentation of certified copy of this
order.

With the above direction present writ petition is disposed
of.

Order Date :- 5.1.2010
Dhruv