Court No. - 38 Case :- WRIT - A No. - 38620 of 2010 Petitioner :- Madhurendra Kumar Srivastava Respondent :- State Of U.P. And Others. Petitioner Counsel :- Raj Kishor Yadav Respondent Counsel :- C.S.C. Hon'ble Shishir Kumar,J.
Heard learned counsel for the petitioner and learned Standing
Counsel.
Petitioner is aggrieved by the order of suspension dated
16.06.2010, by which the petitoner has been suspended levelling
certain charges. According to the petitioner, the charges levelled
against the petitioner are not such, which can lead the order of
termination, dismissal or removal. Therefore, the order of
suspension is not warranted.
I have considered the submission of the petitioner and perused the
record. As it is a case of suspension pending inquiry, therefore,
normally this Court while exercise of powers under Article 226 of
the Constitution of India, does not interefere. In such
circumstances, in my opinion it will be appropriate that the
disciplinary proceedings against the petitioner be completed within
two months after giving full opportunity to the petitioner, if
petitioner cooperates in the inquiry.
The writ petition is disposed of accordingly.
No order as to costs.
Order Date :- 6.7.2010
Pr/-