High Court Rajasthan High Court - Jodhpur

Uttam Singh vs State Of Raj. & Ors on 19 May, 2011

Rajasthan High Court – Jodhpur
Uttam Singh vs State Of Raj. & Ors on 19 May, 2011
                                !! 1 !!

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR


                             :ORDER:

S.B. CIVIL WRIT PETITION NO.3130/2011
(Uttam Singh Vs. State of Raj. & Ors.)

Date of Order :: 19.05.2011

PRESENT

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. P.R. Singh, for the petitioner.

——–

Heard learned counsel for the petitioner.

The brief facts of the case are that the petitioner was

charge-sheeted for willful absence from duty and in the regular

inquiry held against the petitioner, the misconduct of the

petitioner was proved. The disciplinary authority by accepting

the report of inquiry officer passed impugned order dated 31st

December, 2004; whereby, the penalty of withholding three

grade increments with cumulative effect has been imposed.

Against the order of punishment dated 31st
!! 2 !!

December, 2004 passed by the Superintendent of Police, Sirohi

an appeal was preferred by the petitioner but the appellate

authority rejected the appeal vide order dated 04th April, 2006

(Annexure-8). The petitioner further preferred a review

petitioner before His Excellency the Governor that too was

rejected vide order dated 07th July, 2009.

Meaning thereby, there is concurrent finding of all

three authorities with regard to misconduct committed by the

petitioner for willful absent from duty, therefore, it is not a fit

case to interfere in the concurrent finding of fact under Article

226 and 227 of the Constitution of India.

In my opinion, the punishment imposed against the

petitioner is appropriate and no interference is warranted.

Hence, the writ petition is hereby dismissed.

(GOPAL KRISHAN VYAS), J.

AKC/-