High Court Madhya Pradesh High Court

J.P.Pandey vs The State Of Madhya Pradesh on 23 June, 2010

Madhya Pradesh High Court
J.P.Pandey vs The State Of Madhya Pradesh on 23 June, 2010
                                  1




                       W.P No.7650/2010 (S)
23.06.2010

       Shri Sanjay K. Agrawal learned counsel for the petitioner.

       Ms.    J.    Aiyer,   learned    Panel    Lawyer,     for    the

respondent/State.

Heard on the question of admission and interim relief.

The petitioner, who is an Assistant Grade-II in the office of

Chief Medical and Health Officer, Shahdol, has filed this petition

being aggrieved by order dated 3.6.2010 by which he has been

placed under suspension and his Headquarter has been fixed at

the Office of Chief Medical and Health Officer, Singrouli.

Admittedly, the petitioner has filed an appeal before the

Commissioner, Health Services, which is pending decision.

In the circumstances, as the petitioner has already availed of

the alternative efficacious statutory remedy available to him, no

ground for entertaining the present petition is made out. The

petition, filed by the petitioner, is disposed of with a direction that

the Appellate Authority shall decide the appeal filed by the

petitioner expeditiously, in accordance with law, preferably within a

period of two months from the date of furnishing a copy of the order

passed today alongwith copy of the petition on the said authority.

The learned counsel for the petitioner submits that the

petitioner is a Class-III employee and fixing of his Headquarter at

Singrouli, in the facts and circumstances of the case, is

unwarranted as the petitioner undertakes to render all assistance in
2

conduction of the departmental proceedings initiated against him

and as the facts and documents relating to the allegations against

the petitioner are already with the respondent authorities, they

cannot be tampered with by the petitioner.

In such circumstances, till decision of the petitioner’s appeal,

it is directed that the operation of the impugned order of suspension

as far as it relates to fixing his Headquarter at Singrouli is

concerned, shall remain stayed.

With the aforesaid direction the petition stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-