Allahabad High Court High Court

Vinay Kumar Singh vs Commissioner Basti Division, … on 3 February, 2010

Allahabad High Court
Vinay Kumar Singh vs Commissioner Basti Division, … on 3 February, 2010
Court No. - 38

Case :- WRIT - A No. - 27737 of 2001

Petitioner :- Vinay Kumar Singh
Respondent :- Commissioner Basti Division, Basti & Others
Petitioner Counsel :- Rakesh Pande
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

This writ petition has been filed challenging the termination order.
A counter affidavit has been filed on behalf of the respondents
wherein it has been stated that the impugned order has been passed
in compliance of the directions of the District Magistrate before
whom a complaint had been made.The order made was passed in
violation of the principles of natural justice which has been noticed
in the interim order passed by this Court on 30.7.2001. The
counter affidavit has been filed and the fact that the order was
passed without giving any notice or opportunity has not been
satisfactory replied.

In this view of the matter the impugned order dated 12th July,
2001 is unsustainable and it is hereby set aside.

The writ petition is allowed.

Order Date :- 3.2.2010
Sahu