Allahabad High Court High Court

Shiv Prasad vs State Of U.P. And Others on 29 July, 2010

Allahabad High Court
Shiv Prasad vs State Of U.P. And Others on 29 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44295 of 2010

Petitioner :- Shiv Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Anita Tripathi
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard the learned counsel for the petitioner and the learned
Standing Counsel.

The petitioner is aggrieved by the order dated 08.07.2010, by
which the petitioner has been suspended pending inquiry levelling
certain charges. According to the petitioner the charges levelled
against the petitioner are not such serious which can lead to the
order of dismissal, termination and removal from service,
therefore, the order of suspension is not warranted.

I have considered the submissions of the petitioner and the leaned
Standing Counsel. Normally this Court in the order of suspension
does not interfere being the fact that suspension is no punishment
but in the facts and circumstances of the present case as the
petitoner has been suspended in the month of July, 2010 and the
inquiry against the petitioner has not yet been completed,
therefore, I am opinion that the disciplinary inquiry against the
petitioner be completed within two months after affording full
opportunity to the petitioner, in case the petitioner cooperates in
the inquiry.

The writ petition is disposed of accordingly.

No order is passed as to costs.

If the inquiry is not completed within two months, the suspension
order will be kept in abeyance.

Order Date :- 29.7.2010
Pr/-