Allahabad High Court High Court

Virendra Narain Rai And Another vs Secretary/General Manager And … on 2 July, 2010

Allahabad High Court
Virendra Narain Rai And Another vs Secretary/General Manager And … on 2 July, 2010
Court No. - 26

Case :- WRIT - A No. - 27157 of 1994

Petitioner :- Virendra Narain Rai And Another
Respondent :- Secretary/General Manager And Others
Petitioner Counsel :- D.P. Singh
Respondent Counsel :- S.C.

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 30.07.1994 (Annexure-2) passed by O.P. No. 1 by which he
was placed under suspension.

On 23.09.1994, this Court has passed an interim order in favour of the
petitioner , the operative portion of the same is quoted as under :-
“Until further orders impugned order of suspension (annexure-2 to the
writ petition) dated 30.07.1994 will remain stayed. I make it clear that
the respondents are not prevented from initiating or completing
disciplinary proceedings, if any, in accordance with law.”
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. For a period of six weeks or till the final order is passed by the
competent authority whichever is earlier, the order dated 23.09.1994
passed by this Court shall continue.

With the above observations , the present writ petition is finally
disposed of .

Order Date :- 2.7.2010
Ravi/-