1
Ramkaran Paraste vs. State of M.P & Ors.
W.P. No.9625/2010 (S)
26.07.2010
Heard Shri N. S. Ruprah, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner, who was working as a Forest Guard, has
filed this petition being aggrieved by order dated 11.6.2010 by
which he has been placed under suspension.
Admittedly, the petitioner has a remedy of either filing
an application for revocation of suspension under Rule 9(5) of
the M.P. Civil Services (Classification, Control & Appeal)
Rules, 1966 or of filing an appeal before the higher authority
under Rule 23 thereof.
In the circumstances, the learned counsel for the
petitioner prays for and is granted liberty to approach the
concerned authorities by taking up either of the two remedies.
It needs no emphasis to state that in case the petitioner
approaches the concerned authority within fifteen days from
today alongwith a copy of the order passed today and a copy
of the petition, the authority shall consider and decide the
proceeding taken up by the petitioner expeditiously, in
accordance with law.
With the aforesaid observation and liberty the petition
stands disposed of.
C.C as per rules today.
( R. S. JHA )
JUDGE
mms/-