Allahabad High Court High Court

Satveer Singh vs State Of U.P. & Ors. on 3 August, 2010

Allahabad High Court
Satveer Singh vs State Of U.P. & Ors. on 3 August, 2010
Court No. - 21

Case :- WRIT - C No. - 45378 of 2010

Petitioner :- Satveer Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- K.M. Garg
Respondent Counsel :- C.S.C,J.P. Singh

Hon'ble V.K. Shukla,J.

Learned Standing counsel has accepted notice on behalf of respondent
nos. 1 to 3. Sri J. P. Singh, Advocate has entered appearance on behalf of
respondent no. 4.

By the next date fixed, counter affidavit may be filed.
It has been sought to be contended on behalf of petitioner that in the
present case inquiry report was submitted and on 24.11.2008 show
cause notice was issued and reply was submitted on 01.01.2009 and
thereafter without considering and dealing with said reply in its correct
perspective, thereafter on 22.07.2010 order has been passed ceasing
financial and administrative of the petitioner.
Primafacie arguments advanced requires consideration of this Court.
Issue which has been sought to be raised has already been referred to
Larger Bench in Civil Misc. Writ Petition No. 60951 of 2009 (Madho Lal
(Pradhan) Vs. State of U.P. and others) and Civil Misc. Writ Petition No.
49305 of 2009 (Het Kishan Vs. State of U.P. and others).
Aforesaid orders have been affirmed by Division Bench comprising
Hon’ble Acting Chief Justice & Hon’ble A.P.Sahi in Special Appeal No.
528 of 2010 (Smt. Sabir Vs. State of U.P. and others) decided on
28.04.2010.

Consequently, connect this writ petition alongwith the record of
aforesaid writ petitions.

Interim order which has been passed therein on the same term and
condition, shall be extended to the petitioner also.
Order Date :- 3.8.2010
Dhruv