IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14008 of 2011
Ram Naresh Singh
Versus
The State Of Bihar & Ors
-----------
03. 11.11.2011 Both sides present.
Petitioner prays for a direction upon the Executive
Officer, Nagar Parishad, Mokama to act in accordance with
Bihar Government Servant (CCA)Rules, 2005 and to revoke the
order of suspension passed against the petitioner as contained in
Annexure-1. In this connection, he has relied on a judgment of
this Court since reported in 2011 (2) PLJR page 1021 (Anand
Swarup vs. State of Bihar & Ors.). Learned counsel states that
appropriate recommendation in this regard has already been
made by the Respondent-Chief Executive Officer whereafter the
matter was placed before the general body of the Nagar
Parishad. This is what the petitioner has stated in para 19 of the
writ petition which reads thus:-
“That it is stated that the Nagar Parishad,
Mokama in its general meeting dated
30.06.2010 resolved unanimously that the
impugned suspension of the petitioner be
revoked.”
A counter affidavit has been filed on behalf of the
Respondent-Nagar Parishad. Replying the averments made in
para 19, it has been stated in para 7 of the counter affidavit
thus:-
“That, in reply to the paragraphs 13, 14,
21,23,24,26 & 27 it is submitted that the
deponent placed the matter before the Nagar
Parishad Board at its meeting dated 30.06.2010
2for consideration of revocation of petitioner’s
suspension but the members were not
unanimous as some of the members including
deputy Chairman expressed the view that the
petitioner’s suspension can be revoked only
after his acquittal by the criminal court. This is
clear from the annexure 12 of the writ
petition.”
Learned counsel for the Nagar Parishad submits that
the Board has not taken any final decision since the matter is
sub judice in this Court.
Post this matter after four weeks as zero item.
It is expected that the Board will take a final
decision in the matter unprejudiced by the fact that a writ
proceeding is pending consideration in this Court. It is also
expected that the respondents will bring on record the decision
taken in this regard, if any, by the Board of the Respondents-
Nagar Parishad.
( Kishore K. Mandal )
hr