Allahabad High Court High Court

Shiv Kumar vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Shiv Kumar vs State Of U.P. & Others on 13 January, 2010
Court No. - 38

Case :- WRIT - A No. - 1411 of 2010

Petitioner :- Shiv Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mangal Singh Rajpoot
Respondent Counsel :- C.S.C.,Anuj Kumar

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner contends that the Block Development Officer has no
authority to terminate the services of the petitioner and there is no
resolution of the 2/3 majority of the Gaon Sabha for removing the
petitioner.

Let the claim of the petitioner be examined by respondent no.2,
who shall thereafter proceed to pass appropriate orders in
accordance with law as expeditiously as possible, preferably
within a period of eight weeks from the date of production of
certified copy of this order before him.

With the aforesaid direction the writ petition is disposed of.

Order Date :- 13.1.2010
Shiraz