Court No. - 38 Case :- WRIT - A No. - 39818 of 2010 Petitioner :- Baliram Chauhan Respondent :- State Of U.P. And Others Petitioner Counsel :- V. P. Shukla,R. N. Singh Yadav Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
The petitioner is aggrieved by the order of suspension dated
4.6.2010. The petitioner being a Collection Amin has been
suspended on the ground that on the date of inspection he was not
present and absent without leave. Further a charge has been levied
that he has made less collection. According to petitioner as the
charges levied against him are not serious in nature which can led
to major punishment like dismissal, termination and removal,
therefore, suspension is not warranted.
I have considered the submissions made on behalf of the petitioner
and learned Standing Counsel. Learned Standing Counsel suggests
that as it is a case of suspension pending inquiry, therefore, it will
be appropriate that the disciplinary inquiry against the petitioner be
completed within a reasonable time.
In the facts and circumstances of the present case as it is a case of
suspension pending inquiry, therefore, I am of the opinion that
disciplinary inquiry against the petitioner be completed within a
period of two months after affording full opportunity to him in
case he cooperates in the inquiry.
The writ petition is disposed of. No order is passed as to costs.
Order Date :- 12.7.2010
Meenu