1 S.B. Civil Writ Petition No.1797/2010 Kumar Bhan Singh vs State of Rajasthan & Ors. DATE OF ORDER : 22.3.2010 HON'BLE MR. PRAKASH TATIA,J.
Mr. Pradeep Choudhary, for the petitioner.
Heard learned counsel for the petitioner.
The petitioner was punished under Rule 17 with the
punishment of only censure and it appears that petitioner’s
conduct in the facts relevant for the purpose of
departmental inquiry was considered in the impugned order
dated 29.11.2005 by the disciplinary authority and,
thereafter,it was considered by the appellate authority in
order dated 13.9.2006 and petitioner is challenging the said
punishment order and dismissal of his appeal after delay of
more than 3 years from the appellate order. Therefore, on
this ground alone, the writ petition deserves to be
dismissed. However, after going through the facts and the
reasons given in the order of the disciplinary authority and
appellate authority, I do not find any valid reason to
interfere in such punishment. The petitioner relied upon
upon the office order dated 1st May, 1981 wherein it is
mentioned that where there is a genuine reason for
granting leave to the employee, then the leave may be
2
granted. The facts of the present case is entirely different
and said circular has no application.
Therefore, the writ petition of the petitioner is
dismissed having no merit.
(PRAKASH TATIA),J.
cpgoyal/-