Rajasthan High Court – Jodhpur
Modan Singh vs State & Ors on 2 September, 2008
                                    1
            S.B.CIVIL WRIT PETITION NO.3459/2007
                          Modan Singh
                              v.
                   State of Rajasthan & Ors.
      Date of Order           ::         2 nd September, 2008
              HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. V.K.Sharma, for the petitioner.
Mr. O.P.Boob, for the respondents.
                               ....
            By    order   dated     27.12.2004,       passed   by   the
Collector (Land Records), Hanumangarh, the petitioner
was placed under suspension as he was trapped by a
team of Anti Corruption Bureau in a matter relating to
the corruption in service.
            While assailing validity of the aforesaid,
the contention of counsel for the petitioner is that
the Collector (Land Records), Hanumangarh was having
no authority to place the petitioner under suspension
as he is neither the appointing authority nor a person
to   whom   appointing     authority       of   the    petitioner   is
subordinate      or     otherwise       empowered     to    place   the
petitioner under suspension. It is asserted that the
petitioner is a Patwari in Irrigation Department and,
therefore,       only   the   authority         of    the   Irrigation
Department could have suspended the petitioner.
                                        2
            The     respondents            in     reply        to     the    writ
petition    stated       that     though         the        petitioner      is    a
Patwari    in     Department      of       Irrigation,          however,         the
incident of trap occurred on 30.10.2004 and on that
day the petitioner was working in Revenue Department,
therefore, the Collector, Hanumangarh rightly passed
the order of suspension.
            Heard counsel for the parties.
            It is true that on 30.10.2004 the petitioner
was working as Patwari in Department of Revenue i.e.
within    the     administrative           control      of     the    Collector
(Land    Records),       Hanumangarh,            however,       by    an    order
dated 15.12.2004 the services of the petitioner were
placed     at     the     disposal          of        the     Department         of
Irrigation. The petitioner after 17.12.2004, for all
purposes,       became    an    employee         of    the     Department        of
Irrigation.        ON     27.12.2004             the        Collector       (Land
Records),       Hanumangarh      was       having       no     administrative
control or authority to take any disciplinary action
against     the     petitioner         or        to     place        him    under
suspension while exercising powers under Rule 13 of
the Rajasthan Civil Services (Classification, Control
& Appeal) Rules, 1958. The order impugned, therefore,
is apparently bad.
            For     the        reasons       mentioned          above,       this
petition for writ succeeds and, therefore, the same is
                           3
allowed. The order impugned dated 27.12.2004 placing
the petitioner under suspension is hereby quashed.
                                  ( GOVIND MATHUR ),J.
kkm/ps.