Allahabad High Court High Court

Shamsuddin Khan vs State Of U.P. Thru Prin.Secy. Home … on 13 July, 2010

Allahabad High Court
Shamsuddin Khan vs State Of U.P. Thru Prin.Secy. Home … on 13 July, 2010
Court No. - 6

Case :- SERVICE SINGLE No. - 871 of 2007

Petitioner :- Shamsuddin Khan
Respondent :- State Of U.P. Thru Prin.Secy. Home & Anr.
Petitioner Counsel :- Asif Hasan
Respondent Counsel :- C.Sc..

Hon'ble Shabihul Hasnain,J.

Heard Sri Asif Hasan, learned counsel for the petitioner and
the learned standing counsel.

The petitioner was placed under suspension22.1.2006, against
which he had preferred this writ petition on 5.2.2007. There is
no interim order in this writ petition. Three years have
passed. It is expected that the inquiry must have been
completed. In any case, if the inquiry has not been completed,
it is directed that it shall be positively completed within three
months from today.

With these observations and direction, the writ petition is
finally disposed of.

Order Date :- 13.7.2010
Sadiq