High Court Rajasthan High Court - Jodhpur

Bhanwar Singh Chauhan vs Raj. Tribal Areas Deve. Co-Op. … on 11 February, 2009

Rajasthan High Court – Jodhpur
Bhanwar Singh Chauhan vs Raj. Tribal Areas Deve. Co-Op. … on 11 February, 2009
                                   1

           S.B. CIVIL WRIT PETITION NO.3547/1997.

  (BHANWAR SINGH VS. STATE OF RAJASTHAN & ORS.)

DATE OF ORDER                  :           11.02.2009.

               HON'BLE MR. GOVIND MATHUR, J.

Mr. Rajesh Joshi for the petitioner.

Mr. Vijay Bishnoi for the respondents.

Under an order dated 28.06.1996, the Managing

Director, the Rajasthan Tribal Areas Development Co-operative

Federation Ltd. after holding proceedings under Rule 17 of the

Rajasthan Civil Services (Classification, Control and Appeal)

Rules, 1958 imposed a penalty of withholding of two annual

grade increments without cumulative effect upon the petitioner.

The order aforesaid came to be affirmed by the appellate

authority, hence this petition for writ is preferred.

This Court by an order dated 19.09.1997 issued

notices to the respondents to explain the circumstances for

taking lenient view against the petitioner regarding imposition of

the penalty. Accordingly, a reply was filed, however, that was

not found satisfactory, thus, the Court admitted this petition for

writ on 06.11.2001.

2

Heard learned counsel for the parties.

I have examined the order impugned and also the

other record available.

The authority competent has taken into consideration

all the aspects of the matter and also dealt with the explanation

tendered by the petitioner. As a matter of fact, a lenient view

was taken by the competent authority by initiating proceeding

for imposing minor penalty despite serious charges. No

interference with such an order is required. So far as

explanation desired from respondents regarding imposition of

penalty is concerned, it shall be suffice to mention that the

proceedings against the petitioner under Rule 17 of the Rules of

1958 were initiated and in those proceedings only a minor

penalty could have been imposed.

Accordingly, this petition for writ is dismissed.

(GOVIND MATHUR)J.

Anil/