Allahabad High Court High Court

Kunwar Pal Singh vs State Of U.P. And Others on 4 August, 2010

Allahabad High Court
Kunwar Pal Singh vs State Of U.P. And Others on 4 August, 2010
Court No. - 38

Case :- WRIT - A No. - 45803 of 2010

Petitioner :- Kunwar Pal Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ramesh Chandra Tiwari,Anil Kumar Aditya
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 27.7.2010
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 petitoner has been suspended and the
inquiry against the petitioner has not yet been completed, therefore, I am
opinion that the disciplinary inquiry against the petitioner be completed
within three months after affording full opportunity to the petitioner, in case
the petitioner cooperates in the inquiry. It is made clear that the order of
suspension will be kept in abeyance till the disciplinary proceeding is
completed.

The writ petition is disposed of accordingly.

No order is passed as to costs.

Order Date :- 4.8.2010
V.Sri/-