Allahabad High Court High Court

Satish Prakash Gupta vs State Of U.P. And Others. on 1 July, 2010

Allahabad High Court
Satish Prakash Gupta vs State Of U.P. And Others. on 1 July, 2010
Court No. - 26

Case :- WRIT - A No. - 35079 of 1993

Petitioner :- Satish Prakash Gupta
Respondent :- State Of U.P. And Others.
Petitioner Counsel :- Prem Chandra
Respondent Counsel :- S.C.

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.

By means of the present writ petition, the petitioner has assailed the order
dated 21.9.1993 passed by opposite party no.3 by which he was placed under
suspension. The operative portion of the interm order dated 29.9.1993
passed by this Court is quoted as under:-

“Meanwhile, since petitioner is a member of the Centralized Service in view
of sub rule (3) of Rule 37 of Palika Centralized Rules, 1966 and the
Government Order dated 3rd May,1990, he could not be suspended by order
of the Mukhya Nagar Adhikari. In view of this, Orer dated 21st September,
1993(Annexure-1 to the writ petition) suspending petitoiner shall remain
stayed. However, it shall be open to the respondents to obtain fresh order from
the competent authority.”

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 29.9.1993 passed by this Court shall
continue.

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

Order Date :- 1.7.2010
dk/-