Allahabad High Court High Court

Surendra Singh vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Surendra Singh vs State Of U.P. & Others on 28 January, 2010
Court No. - 21

Case :- WRIT - C No. - 4195 of 2010

Petitioner :- Surendra Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Naveen Yadav
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

After arguing the matter at length, learned counsel for the petitioner
contended that inquiry initiated against the petitioner be got concluded
at the earliest. Under the The Uttar Pradesh Panchayat Raj (Removal
of Pradhans, Up-Pradhans and Members) Enquiry Rules, 1997 outer
limit for concluding the enquiry is six moths. Consequently, it is
expected that the enquiry initiated against the petitioner would be
concluded within the time fram as fixed under the aforesaid Rules,
subject to full cooperation being extended by the petitioner.

In terms of above observation, present writ petition is disposed of.

Order Date :- 28.1.2010
SRY