Allahabad High Court High Court

State Of U.P. & Others vs Laxmi Narain Upadhyay on 13 August, 2010

Allahabad High Court
State Of U.P. & Others vs Laxmi Narain Upadhyay on 13 August, 2010
Court No. - 29

Case :- WRIT - A No. - 8064 of 2009

Petitioner :- State Of U.P. & Others
Respondent :- Laxmi Narain Upadhyay
Petitioner Counsel :- K.A. Usmani
Respondent Counsel :- S.C.,Vashistha Tewari

Hon'ble Sheo Kumar Singh,J.

Hon’ble Devendra Kumar Arora,J.

Challenge in the writ petition is to order of the Tribunal dated
19.9.2008 (Annexure-1 to the writ petition).

The matter needs to be decided upon getting response from Sri
Vashistha Tiwari, learned counsel for the respondents, who may
file counter affidavit on or before the date fixed.

Submission of the State Counsel is that 17th August, 2010 is the
date fixed before the Tribunal.

The order dated 6th July, 2010 shown to the Court.

In the aforesaid order, the tribunal has mentioned that the
concerned Officer was present on that date and on being asked
about the minimum amount being payable at present he could not
inform the Tribunal the correct facts and he stated that after
obtaining the advise of the Account Officer he will make
statement.

It is for that the Tribunal has fixed the date and the appellant has
been asked to get amount of pension paid.

No direction has been given by the Tribunal for framing any
charge or something adverse to the appellant and he himself
assured the Tribunal to inform about the correct/complete facts.

List after one month.

Order Date :- 13.8.2010
Shiraz