Allahabad High Court High Court

Sankatha Prasad Mishra vs D.I.S. & Another on 6 August, 2010

Allahabad High Court
Sankatha Prasad Mishra vs D.I.S. & Another on 6 August, 2010
Court No. - 26

Case :- WRIT - A No. - 32384 of 1999

Petitioner :- Sankatha Prasad Mishra
Respondent :- D.I.S. & Another
Petitioner Counsel :- M.D.Singh
Respondent Counsel :- C.S.C.,V.K.Rai

Hon'ble Devendra Kumar Arora,J.

By means of the present writ petition, the petitioner has challenged the
impugned suspension order dated 21.06.1999, as contained in Annexure No.
13 to the writ petition.

Neither any counter nor rejoinder affidavit has been filed.

Learned counsel for the petitioner is not present. Learned Standing Counsel is
also not in a position to inform about the status of enquiry.

Since the matter relates to year 1999 it appears that the disciplinary
proceedings against the petitioner must have been concluded. However, in the
interest of justice it is directed that if the enquiry proceedings against the
petitioner have not been completed till date, the same shall be completed
within three months from the date of receipt of a certified copy of this order
and the authority concerned shall pass final orders within one month
thereafter as per law.

Subject to aforesaid observations, this writ petition is disposed of finally.

Order Date :- 6.8.2010
Sunil Kr Tiwari