Court No. - 18 Case :- WRIT - A No. - 42009 of 2010 Petitioner :- Devendra Kumar Sharma Respondent :- State Of U.P. And Others Petitioner Counsel :- Praneet Kr. Srivastava Respondent Counsel :- C. S. C.,R. K. Srivastava Hon'ble Arun Tandon,J.
Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.
Petitioner seeks a writ of mandamus commanding the respondents to conclude
the departmental proceedings initiated against him.
In paragraph-6 of the writ petition it has been stated that petitioner was served
with a charge-sheet on 3rd December, 2009 to which he has submitted his
reply in the year 2009 itself. However, the proceedings have not been
concluded till date and the petitioner is under suspension.
I am of the considered opinion that an employee like the petitioner cannot be
kept under suspension pending enquiry for an indefinite period and therefore,
the present writ petition is dispsoed of with a direction upon respondent no.3
to conclude the proceedings initiated against the petitioner at the earliest
possible, without granting any unnecessary adjournment, in any case within
three months from the date a certified copy of this order is filed before
respondent no.3.
(Arun Tandon, J.)
Order Date :- 21.7.2010
Sushil/-