Court No. - 2 Case :- SPECIAL APPEAL No. - 453 of 2010 Petitioner :- Sunil Kumar And Ors. 4188 (S/S)2010 Respondent :- State Of U.P.Through Prin. Secy./ Secy. Education Deptt. Petitioner Counsel :- Abhishek Yadav,Lalit Shukla Respondent Counsel :- C.S.C. Hon'ble Uma Nath Singh,J.
Hon’ble Devendra Kumar Arora,J.
Learned counsel for appellants, on being pointed out that the impugned
order passed by learned Single Judge would protect the interest of his
client, irrespective of the fact that the appellate authority-Chief
Secretary himself is the Vice Chairman, learned counsel prays for a
direction to the Chief Secretary, Government of U.P. to decide the
matter independently on merits, in the ends of justice.
Accordingly, we dispose of this special appeal by extending the time
limit by further two weeks’ for presenting the appeal and direct the
appellate authority/Chief Secretary to decide the matter on merits
independently within a time frame of six weeks from the date of
presentation of appeal, irrespective of his association with the
proceedings, if any, that preceded the order of cancellation of
appointment.
This special appeal is, thus, disposed of.
Order Date :- 7.7.2010
ML/-