Court No. - 26 Case :- WRIT - A No. - 26099 of 1994 Petitioner :- V.K. Pandey Respondent :- Hon'Ble Transport Minister U.P. & Others Petitioner Counsel :- B.P. Srivastava Respondent Counsel :- Samir Sharma Hon'ble Anil Kumar,J.
Matter has been taken in revised cause list.
None present on behalf of the petitioner to press the present writ
petition.
Heard learned Standing Counsel for the opposite parties and perused the
record.
By means of the present writ petition, the petitioner has assailed the
order dated 01.08.1994 (Annexure-8) passed by O.P. No. 3 by which he
was placed under suspension.
In view of the aforesaid facts and in the interest of justice, it is provided
that in case , the final orders has not been passed in the matter in
question till date in respect to the incident in which petitioner has been
placed under suspension, the competent authority shall complete the
enquiry within a further period of six weeks from today and passed final
orders.
With the above observations , the present writ petition is finally
disposed of .
Order Date :- 2.7.2010
Ravi/-