High Court Jharkhand High Court

Jagnnath Ram & Anr vs State Of Jharkhand & Ors on 20 April, 2010

Jharkhand High Court
Jagnnath Ram & Anr vs State Of Jharkhand & Ors on 20 April, 2010
IN THE HIGH COURT OF JHARKHAND AT RANCHI
           W.P. (S) No. 5708 of 2009

1. Jagnnath Ram
2. Saryoo Prasad Singh                                     ......          Petitioners
                          Versus
1. The State of Jharkhand
2. Commissioner-cum-Secretary, Human Resources Department, Project Building,
   Dhurwa, Ranchi
3. The Director, Primary Educatin, Human Resources Department, Project
   Building, Dhurwa, Ranchi
4. The District Superintendent of Education, Giridih  ......         Respondents
                          ---------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL
For the Petitioners : Mr. Subodh Kumar Pandey, Advocate
For the Respondents : Mr. R.R. Mishra, G.P.-II

———

th
03/ Dated: 20 April, 2010

1. Learned counsel appearing for the petitioners submitted that the
petitioners have suspended with effect from 26th August, 2009 and till today,
departmental proceedings have not been completed and, therefore, let a suitable
direction, either to revoke the suspension or to complete the departmental
inquiry within stipulated time, be given to the respondents because enough time
has been elapsed after the suspension from August 2009 onwards. It is further
submitted by learned counsel for the petitioners that the petitioners have not
committed any misconduct worth the claim.

2. Learned counsel appearing for the respondents submitted that now a
counter affidavit has been filed and the departmental proceedings will be
completed preferably and approximately within a period of one month, subject to
the condition that the petitioner should cooperate the hearing before the inquiry
officer.

3. In view of the aforesaid submissions and looking to the facts and
circumstances of the case and also looking to the nature of charges, levelled
against the present petitioners, I hereby direct the respondent-State to complete
the departmental inquiry initiated against the present petitioners as expeditiously
as possible and practicable, preferably within a period of two months from the
date of receipt of a copy of the order of this Court. The petitioners shall
cooperate the hearing proceedings before the inquiry officer. No unnecessary
adjournment will be given by the inquiry officer to the petitioners as well as to
the representatives of the presenting officer of the respondent authorities.

-2-

4. In view of the aforesaid directions, this petition is, hereby disposed of.
Liberty is reserved with the petitioners to move before this Court, in case of any
difficulty and if the inquiry is not completed with the aforesaid time limit.

(D.N. Patel, J)
Ajay/