Allahabad High Court High Court

Surya Prakash Pandey vs State Of U.P. And Others on 27 July, 2010

Allahabad High Court
Surya Prakash Pandey vs State Of U.P. And Others on 27 July, 2010
Court No. - 21

Case :- WRIT - C No. - 43440 of 2010

Petitioner :- Surya Prakash Pandey
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.R. Dube,P.N. Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Grievance of the petitioner is that valid complaint had been made as is
provided under Rule 3 of 1997 Rules. On the said complaint being made,
preliminary inquiry was got conducted and report was submitted on
29.7.2009. Pursuant thereto show cause notice was issued to the Pradhan of
village on 8.10.2009. Petitioner submits that till date proceedings in question
have not at all been finalized.

Consequently, in the fact of the present case, District Magistrate/Collector,
Ballia is directed to see and ensure that final decision is taken pursuant to the
show notice dated dated 8.10.2009 in accordance with law, preferably within
period of next six weeks from the date of production of certified copy of this
order after providing opportunity of hearing to Pradhan concern.

With these observations, writ petition is disposed of.

Order Date :- 27.7.2010
T.S.