High Court Madhya Pradesh High Court

Mahendra Singh Thakur vs Phool Singh Valre on 19 September, 2011

Madhya Pradesh High Court
Mahendra Singh Thakur vs Phool Singh Valre on 19 September, 2011
                             W. A. No. 416/2008
19.9.2011
       The writ petition was filed by the opposite party No. 2, who 
was the Petitioner No. 2 in the writ petition. The writ petition was 
disposed   of   finally   by   the   order   dated   6.5.2005.   Aggrieved   the 
appellant, who was Respondent No. 4 in the writ petition, has filed 

the present appeal. 

In   the   appeal   there   is   an   application   No.10487/2008   for 
taking suitable action against Respondent No. 2 under Section 340 
of the Criminal Procedure Code. It has been mentioned in the said 
application   that   the   said   Respondent   No.   2   Mr.   B.   L.   Patel   is 
habitual in making false complaints, and repeated inquiries have 
found that the complaints made by Mr. Patel are totally false. It has 
also been alleged in Paragraph No. 3 of the said I.A. that Mr. Patel 
has made it a habit to misuse the process of Court by furnishing 
wrong information, misleading the Court, forging documents and 
suppressing vital facts. 

By order dated 4.3.2009, wherein the said Respondent No. 2 
Mr. Patel was represented by Mr. Manas Verma Advocate, reply to 
the said I. A. No.10487/2008 was required to be filed by Mr. Patel 
within   two   weeks.   No   reply   was   filed   and   on   29.11.2010   two 
weeks further time was granted to the said Respondent No. 2 to file 
reply to the said application, yet no reply has been filed. Today the 
learned counsel for Respondent No. 2 has prayed for two weeks 
further time to file the reply. 

Having regard to what has been said aforesaid, we are of the 
opinion that Respondent No. 2 is taking this Court for granted and 
deliberately   avoiding  filing  of   reply.  The  allegations  against  Sri 
Patel are serious. He has not rebutted the allegation despite being 
granted   time   since   4­3­2009.   The   allegations   shake   the   very 
foundations of administration of Justice.   

In the circumstances it is directed that Respondent No. 2, 
who   is   a   Assistant   Teacher,   shall   be   suspended   from   service 
forthwith by the competent officer of the State Government who is 
empowered to suspend Sri Patel. He will be kept under suspension 
during   the   pendency   of   the   application   No.10487/2008   and   the 
criminal   proceedings,   if   any,   launched   pursuant   to   the   said 
application. Whether such proceedings should be launched will be 
considered on the next date. 

List on 29.9.2011. State Govt. will ensure compliance with 
this order, and file a compliance report by the next date. 

Mr. Patel may file his reply by that date.

Certified copy as per rules.

         (Sushil Harkauli)                            (K. K Trivedi)
       Acting Chief Justice                                Judge 

AK