Court No. - 26 Case :- WRIT - A No. - 35080 of 1993 Petitioner :- Ramesh Kumar Respondent :- Distt.Asstt.Registrar Co-Operative Societies And Others. Petitioner Counsel :- P.N.Saksena Respondent Counsel :- S.C.,H.R.Mishra Hon'ble Anil Kumar,J.
Matter has been taken in revised cause list.
None present on behalf of the petitioner to press the present writ petition.
Heard learned Standing Counsel for the respondents and perused the record.
By means of the present writ petition, the petitioner has assailed the order
dated nil passed by Upper Zila Sahkari Adhikari by which he was placed
under suspension.
On 30.9.1993, this Court has passed interim order in favour of the petitioner ,
the operative portion of the same is quoted as under :-
“Meanwhile, the order of suspension passed against petitioner and published
in newspaper on 19.9.1993 shall remain stayed.”
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 . For a period
of six weeks or till the final order is passed by the competent authority
whichever is earlier, the order dated 30.9.1993 passed by this Court shall
continue.
With the above observations , the present writ petition is finally disposed of .
Order Date :- 1.7.2010
dk/-