1
S.B. Civil Writ Petition No.9794/2009
Jagdish Chandra Jat Vs. State of Rajasthan & Ors.
Date of order : 20.10.2009
HON'BLE MR. PRAKASH TATIA, J.
Mrs. Nupur Bhati, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner’s services have been terminated vide
order dated 11.8.2009. Admittedly, the services were
contractual services, however, the contract was extended.
The petitioner was removed from service vide order dated
11.8.2009 wherein it has been mentioned that in inquiry,
the petitioner was found guilty. The contention of the
petitioner is that no inquiry was conducted and no order
was passed holding the petitioner guilty and if any order is
passed then it has never been communicated to the
petitioner. The petitioner placed on record one document
as Annex.32. From that document it appears that petitioner
was made aware about the complaints against the
petitioner and petitioner gave his reply to all those
complaints/charges. The petitioner has not placed on
record the copy of the order by which he was declared
guilty inspite of the fact that in the order dated 11.8.2009 it
is mentioned that in inquiry the petitioner was found guilty.
In view of the above reason that the services of the
petitioner was contractual, he was given opportunity of
2
hearing and he tried to explain the charges against him and
yet he has not placed on record any order passed against
him and obviously has not challenged the order holding him
guilty, there is no merit in this writ petition and the same is
hereby dismissed.
[PRAKASH TATIA], J.
cpgoyal/-