Allahabad High Court High Court

Naresh Pal Singh, Sub Inspector … vs State Of U.P. And Others on 30 July, 2010

Allahabad High Court
Naresh Pal Singh, Sub Inspector … vs State Of U.P. And Others on 30 July, 2010
Court No. - 38

Case :- WRIT - A No. - 44639 of 2010

Petitioner :- Naresh Pal Singh, Sub Inspector And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vijay Gautam
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Learned counsel for the petitioners states that the order of suspension dated
24.12.2009 impugned in this writ petition has been passed by the Senior
Superintendent of Police, Bulandshahr, in purported exercise of power under
Rule 17(1)(a) of U.P. Police Officers of Subordinate Ranks (Punishment and
Appeal) Rules, 1991, which provides that a police officer against whose
conduct an inquiry is contemplated or proceeded may be placed under
suspension.

He further submits that from a perusal of the aforesaid order, Endorsement
No.1 forwarding copy of the order, shows that the Additional S.P. City,
Bulandshahr, has been required to hold preliminary enquiry in the matter and
submit his report within 7 days meaning thereby that no departmental enquiry
is contemplated or pending at this stage, but the respondent has directed the
Additional S.P. to conduct a preliminary enquiry and during that period the
petitioners have been placed under suspension.

He placed reliance on a Full Bench Judgment of this Court in case of State of
U.P. Vs. Jay Singh Dixit and others, reported in ALR 1975, 64, wherein it
was held that the enquiry means the formal departmental enquiry and not a
preliminary enquiry.

Learned Standing Counsel prays for and is allowed four weeks’ time to file a
counter affidavit.

List after expiry of the aforesaid period.

Considering the above submissions, until further orders of this Court, the
order of suspension dated 24.12.2009 (Annexure-1 to the writ petition) shall
remain stayed.

Order Date :- 30.7.2010
NS