High Court Patna High Court - Orders

Narendra Jha vs The State Of Bihar &Amp; Ors on 21 September, 2010

Patna High Court – Orders
Narendra Jha vs The State Of Bihar &Amp; Ors on 21 September, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.15344 of 2010
                                        NARENDRA JHA .
                                           Versus
                                  THE STATE OF BIHAR & ORS .
                                        -----------

For the Petitioner:M/s Mithilesh Kumar Rai & Virendra
Kumar Ray, Advocates
For the State :Mr. Sharvesh Chandra Verma,AC to SC 9

—-

2. 21.09.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner questions the order of suspension dated

21.5.2009 on the ground that it is prolonged.

It is submitted that charges were framed on 22.5.2009

with regard to interpolations in the Muster Roll Register and

records inclusive of embezzlement of government funds in repair

of the Ring Bandh. The enquiry report dated 23.12.2009

exonerated him but he still continued under suspension. He was

made aware of the enquiry report in pursuance of information

furnished to him on 9.8.2010 under Right to Information Act.

Notwithstanding the exoneration, without differing with the same

the respondents are proposing to hold de novo enquiry.

Counsel for the State submits that fresh memo of charges

appended to the order dated 18.6.2010 has not been enclosed

but only the petitioner’s reply to the same has been placed on

record. It is not possible at this stage to decipher if the fresh

enquiry was on the same charges which have already been

enquired into or not. That may have its relevance on the issue of

suspension.

The order dated 18.6.2010 refers to the same chargesheet

dated 22.5.2010 in context of which the petitioner submits that

he has been exonerated by report dated 23.12.2009.
Learned Counsel for the petitioner submits that he

confines the prayer in this application to the issue of suspension

only reserving the right to question the fresh departmental

proceedings if so advised in a fresh writ application.

This Court grants the liberty.

If the departmental proceeding has been held in

pursuance of charge memo dated 22.5.2009 and the petitioner

has been exonerated, this Court considers the same as sufficient

justification to require reconsideration of continued suspension

on that ground alone without further more.

Since the matter is being disposed off without a counter

affidavit the respondents are directed to reconsider the issue of

continued suspension in light of the submission of exoneration

in the departmental enquiry by order dated 23.12.2009 and pass

a reasoned and speaking order for the justification to continue

with the suspension under law within a maximum period of four

weeks from the date of receipt and/or presentation of a copy of

this order. If no orders are passed by the respondents within four

weeks the suspension shall stand revoked.

The writ application stands allowed.

Snkumar/-                                           (Navin Sinha,J.)