High Court Rajasthan High Court - Jodhpur

Jagdish Chandra Jat vs State Of Raj. & Ors on 20 October, 2009

Rajasthan High Court – Jodhpur
Jagdish Chandra Jat vs State Of Raj. & Ors on 20 October, 2009
                                1

            S.B. Civil Writ Petition No.9794/2009
      Jagdish Chandra Jat Vs. State of Rajasthan & Ors.


Date of order : 20.10.2009

              HON'BLE MR. PRAKASH TATIA, J.

Mrs. Nupur Bhati, for the petitioner.

Heard learned counsel for the petitioner.

The petitioner’s services have been terminated vide

order dated 11.8.2009. Admittedly, the services were

contractual services, however, the contract was extended.

The petitioner was removed from service vide order dated

11.8.2009 wherein it has been mentioned that in inquiry,

the petitioner was found guilty. The contention of the

petitioner is that no inquiry was conducted and no order

was passed holding the petitioner guilty and if any order is

passed then it has never been communicated to the

petitioner. The petitioner placed on record one document

as Annex.32. From that document it appears that petitioner

was made aware about the complaints against the

petitioner and petitioner gave his reply to all those

complaints/charges. The petitioner has not placed on

record the copy of the order by which he was declared

guilty inspite of the fact that in the order dated 11.8.2009 it

is mentioned that in inquiry the petitioner was found guilty.

In view of the above reason that the services of the

petitioner was contractual, he was given opportunity of
2

hearing and he tried to explain the charges against him and

yet he has not placed on record any order passed against

him and obviously has not challenged the order holding him

guilty, there is no merit in this writ petition and the same is

hereby dismissed.

[PRAKASH TATIA], J.

cpgoyal/-