Allahabad High Court High Court

Sri Mayadeen vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Sri Mayadeen vs State Of U.P. And Others on 23 June, 2010
Court No. - 38

Case :- WRIT - A No. - 36387 of 2010

Petitioner :- Sri Mayadeen
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Namit Kumar Sharma
Respondent Counsel :- C.S.C.

Hon'ble Pankaj Mithal,J.

Petitioner who is working as a Technical Assistant has been removed from
service on the ground of misuse of official funds on the basis of an ex-parte
enquiry report.

The submission of the petitioner is that the petitioner was not associated with
the said enquiry and he has not been given any opportunity of hearing before
passing the impugned order which is by way of punishment.

Learned Standing counsel who has accepted notice on behalf of all the
respondents prays and is allowed a month’s time for filing counter affidavit.
Two weeks thereafter are allowed to the petitioner filing rejoinder affidavit.

Till the next date of listing the operation of the impugned order dated 20th
April 2010 shall remain stayed.

Order Date :- 23.6.2010
SKS