Court No. - 38 Case :- WRIT - A No. - 4756 of 2010 Petitioner :- Malikhan Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- A.K. Singh,J.P. Singh Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Learned counsel for the petitioner contends that he was placed under
deemed suspension on account of involvement in a criminal case.
Learned counsel for the petitioner contends that a request has been
made for reconsidering the issue of deemed suspension under Clause
(ii) Rule 4 of the Government Servant ( Discipline & Appeal) Rules,1999.
Let the claim of the petitioner be examined by the respondent no.2 who
shall proceed to pass an appropriate order as expeditiously as possible
preferably within a period of 3 months from the date of production of a
certified copy of this order before him While proceeding the authority will
also take notice of the apex court judgment in the case of Union of India
Vs.Rajiv Kumar reported in 2003(6) SCC 516 which has reversed the
full bench decision of our court in the case of Chandra Shekhar
Saxena .
The writ petition stands disposed of accordingly.
Order Date :- 1.2.2010
mna