Court No. - 21 Case :- WRIT - C No. - 46461 of 2010 Petitioner :- Smt. Rajbeti Respondent :- State Of U.P. & Others Petitioner Counsel :- G. R. S. Pal Respondent Counsel :- C. S. C. Hon'ble V.K. Shukla,J.
Learned standing counsel has accepted notice on behalf of
respondents. Counter affidavit, if any, may be filed by the next date
fixed.
It has been contended on behalf of the petitioner that in the present
case at no point of time any preliminary enquiry officer was appointed
as is provided for under the first proviso to Section 95 (1) (g) of the
U.P. Panchayat Raj Act, 1947, and further petitioner submits that
report submitted to show cause notice, at no point of time had been
served upon the petitioner. In pith and substance the action taken is
contrary to princile of natural justice.
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 along with 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 :- 6.8.2010
SRY