1
W.P No.6036/2010 (S)
21.06.2010
Heard Shri S. K. Pathak, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner, who is an Executive engineer, has filed this
petition praying for a direction that the departmental proceedings
pending against him be directed to be completed by the respondent
authorities within a stipulated period of time as he is going to retire.
From a perusal of the petition it is clear that the petitioner
has already retired on 31.1.2010 and that the departmental enquiry,
after service of charge-sheet, is proceeding against him. There is
no allegation of deliberate procrastination by the respondent
authorities in the enquiry.
In such circumstances, no case for issuing any direction to
the respondent authorities is made out. The petition being
meritless is, accordingly, dismissed. It needs no emphasis to state
that the respondent authorities shall decide the departmental
enquiry pending against the petitioner in accordance with the
Rules.
With the aforesaid observation, the petition stands
dismissed.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-