Allahabad High Court
Sushil Kumar Saxena vs State Of U.P. And Another on 18 June, 2010
Court No. - 10 Case :- WRIT - A No. - 35679 of 2010 Petitioner :- Sushil Kumar Saxena Respondent :- State Of U.P. And Another Petitioner Counsel :- K.D. Tiwari Respondent Counsel :- C.S.C. Hon'ble Rakesh Sharma,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The petitioner has challenged an order of suspension issued on 22.5.2010 by
Executive Officer, Nagar Palika Parishad, Baheri, District Bareilly.
Considering the nature of charges, this Court is of the view that the inquiry
shall be completed within three months from the date of production of a
certified copy of this order. If the inquiry is not completed within three
months the order of suspension dated 22.5.2010 shall stands revoked and the
petitioner shall be immediately reinstated in the service as if the order of
suspension was not passed.
Order Date :- 18.6.2010
Bhaskar