Allahabad High Court High Court

Deepika Ghosh vs State Of … on 30 June, 2010

Allahabad High Court
Deepika Ghosh vs State Of … on 30 June, 2010
Court No. - 3

Case :- SERVICE BENCH No. - 884 of 2010

Petitioner :- Deepika Ghosh
Respondent :- State Of U.P.,Thru.Prin.Secy.,Woman & Child Development
&Ors
Petitioner Counsel :- Dr. L.P. Mishra,Vipin Srivastava
Respondent Counsel :- C.S.C.

Hon'ble Shri Narayan Shukla,J.

Hon’ble Virendra Kumar Dixit,J.

Supplementary affidavit filed today, is taken on record.

Heard Mr. L. P. Mishra, learned counsel for the petitioner and learned
Standing Counsel.

The petitioner has challenged the order dated 04.06.2010, passed by State
Government whereby she has been placed under suspension on the charges of
irregularities committed during the course of selection for the post of
Sahayika in 2007.

Upon perusal of the record, it reveals that the irregularities, whatever were,
came to knowledge of the authority in 2007 itself thereafter the Director of the
Department made an inquiry and submitted a report in light of which having
been found only minor irregularity she has been promoted to the post of
District Programme Officer in 2009. But now in 2010 on the basis of same
very charges, she has been placed under suspension. We are of the view that
after so much lapse of time there is no occasion to suspend the petitioner that
too after promotion to the higher post.

Therefore, we hereby, stay the order dated 04.06.2010, passed by State
Government and till further order of this Court.

It is clarified that the opposite parties may make inquiry and conclude the
same with the co-operation of the petitioner expeditiously.

As prayed by learned Standing Counsel, four weeks time is allowed to file
counter affidavit.

List thereafter.

Order Date :- 30.6.2010
Sanjeet