Court No. - 21 Case :- WRIT - C No. - 28350 of 2010 Petitioner :- Smt. Madhuri Respondent :- State Of U.P. And Others Petitioner Counsel :- Sanjeev Singh,Vinay Singh Respondent Counsel :- C.S.C.,S.K. Singh Hon'ble Arun Tandon,J.
Original records pertaining to the enquiry held against the petitioner, as well
as the records which establish the release of the Government money for
utilization under various schemes and its withdrawal by the petitioner in her
personal name from the Bank have been produced before the Court. It has
been found that the petitioner in her reply to the notice /letter had not
disclosed the names of persons and the exact amount paid under the scheme.
This court prima facie finds that that there is substance in the charge of
embezzlement of the Govt. money, which is serious enough to merit the
removal of the petitioner. However, since Rejoinder affidavit has not been
filed as yet , let the same be filed within 3 weeks.
List on 18.8.2010.
Interim order stands discharged.
Order Date :- 9.8.2010
Sh