Allahabad High Court High Court

Tej Bahadur Singh vs The Distt. Assitstant Registrar … on 30 July, 2010

Allahabad High Court
Tej Bahadur Singh vs The Distt. Assitstant Registrar … on 30 July, 2010
Court No. - 23

Case :- SERVICE SINGLE No. - 2122 of 2000

Petitioner :- Tej Bahadur Singh
Respondent :- The Distt. Assitstant Registrar Co Operative And 3 Ors.
Petitioner Counsel :- B.K.Singh
Respondent Counsel :- C.S.C.,V.K.Singh

Hon'ble Devendra Kumar Arora,J.

Case called out. None appears to press this writ petition.
By means of this writ petition, the petitioner has challenged
the impugned order of suspension dated 25.9.1999.
This Court vide order dated 01.5.2000 directed the opposite
parties to issue chargesheet to the petitioner and to pay him
subsistence allowance as well.

Learned Standing Counsel is not in a position to give present
status of writ petitioner.

With the passage of time, the cause of action may not survive
today and even the departmental enquiry, if any, would have
been completed. Further, if the same has not been completed
till date, it shall be completed within a period of three months
from the date of receiving a copy of this order.
The interim order shall continue till completion of
departmental inquiry.

With the aforesaid directions, this writ petition is disposed of.

Order Date :- 30.7.2010
ashok