Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 15]

Allahabad High Court

Smt. Shiv Rajee Devi vs State Of U.P. And Another on 29 January, 2010

Author: V.K. Shukla

Bench: V.K. Shukla

Court No. - 21

Case :- WRIT - C No. - 4358 of 2010

Petitioner :- Smt. Shiv Rajee Devi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Dr. S.B. Singh
Respondent Counsel :- C.S.C.

Hon'ble V.K. Shukla,J.

Under U.P. Panchayat Raj (Removal of Pradhans, Up-Pradhans, and Members) Enquiry Rules 1997, complaint had been made against the petitioner wherein preliminary inquiry was got conducted by the Enquiry Officer then on 13.08.2008 District Magistrate, proceeded to cease financial and administrative power of the petitioner and thereafter inquiry report was submitted on 22.11.2008 and show cause notice was given to the petitioner to which she submitted her reply and thereafter order of removal has been passed. Aggrieved petitioner preferred Civil Misc. Writ Petition No. 45414 of 2009 before this Court and this Court has proceeded to set aside the order passed by District Magistrate and it was left open for the respondents to conclude inquiry in accordance with Rules. Thereafter order has been passed constituting three members committee and appointing Enquiry Officer. At this juncture present writ petition in question has been filed.

Accepted position is that earlier financial and administrative power of the petitioner as Pradhan has been ceased when he was prima-facie found guilty in the preliminary inquiry so undertaken and thereafter formal inquiry was undertaken and Enquiry Officer submitted its report against the petitioner and thereafter order of removal has been passed. Said order of removal has been set aside by this Court and it was left open for the respondents to proceed in accordance with law. As petitioner was found guilty in the preliminary inquiry and financial and administrative power has been ceased and till date petitioner has not been exonerated of the charges level against her in this background District Magistrate, in the absence of exoneration of the petitioner, has passed order for holding of fresh inquiry being undertaken pursuant to order passed by this Court and simultaneously has proceeded to cease financial and administrative power of the petitioner. Said action does not suffer from any infirmity.

Consequently, present writ petition is dismissed on this score. However as much period has already passed and petitioner has assured before this Court that she will extend all possible cooperation in the said inquiry, as such respondents are directed to see and ensure that inquiry is concluded preferably within next three months from the date of presentation of certified copy of this order strictly as per Rule 6, 7 and 8 of U.P. Panchayat Raj (Removal of Pradhans, Up-Pradhans, and Members) Enquiry Rules 1997.

No order as to cost.

Order Date: 29.1.2010 Dhruv