Court No. - 38 Case :- WRIT - A No. - 43662 of 2010 Petitioner :- Arjendra Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Dhruva Narayana,Anadi Krishna Narayana,Jag Narain Respondent Counsel :- C. S. C. Hon'ble Shishir Kumar,J.
Heard the learned counsel for the petitioner and the learned
Standing Counsel.
The petitioner is aggrieved by the order of suspension dated
29.6.2010 pending inquiry levelling certain charges. According to
the petitioner the charges levelled against the petitioner are not
such serious which can lead to the order of dismissal, termination
and removal from service, therefore, the order of suspension is not
warranted.
I have considered the submissions of the petitioner and the leaned
Standing Counsel. Normally this Court in the order of suspension
does not interfere being the fact that suspension is no punishment
but in the facts and circumstances of the present case, as the
petitioner has been suspended, therefore, I am opinion that the
disciplinary inquiry against the petitioner be completed within six
weeks after affording full opportunity to the petitioner, in case the
petitioner cooperates in the inquiry.
It is further provided that in case the the disciplinary proceeding is
not completed within the aforesaid period, the order of suspension
will be kept in abeyance.
The writ petition is disposed of accordingly.
No order is passed as to costs.
Order Date :- 28.7.2010
V.Sri/-