Allahabad High Court High Court

Surendra Yadav vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Surendra Yadav vs State Of U.P. & Others on 18 January, 2010
Court No. - 38

Case :- WRIT - A No. - 750 of 2010

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

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and perused the
records that have been produced before the Court under the
directions, which were issued on the earlier occasion.

Paragraph 7 of the instructions clearly states that the
petitioner had not co-operated with the inquiry, which was
being made with regard to the loss of the viscera and other
materials and since he was not co-operating with the inquiry,
he had failed to perform his duties diligently, therefore, he
was being suspended.

Leaned counsel for the petitioner contends that the petitioner
be supplied a copy of the charge sheet and the inquiry be
directed to be concluded expeditiously.

Keeping in view the prayer made on behalf of the petitioner,
the writ petition is disposed of with a direction to the
respondents to serve a copy of the charge sheet on the
petitioner within 15 days from today. The petitioner may
submit a reply within the same period. The inquiry may be
concluded within three months from today.

Order Date :- 18.1.2010
Akv