Allahabad High Court High Court

Moharpal Sharma vs State Of U.P. And Others on 22 July, 2010

Allahabad High Court
Moharpal Sharma vs State Of U.P. And Others on 22 July, 2010
Court No. - 38

Case :- WRIT - A No. - 40914 of 2010

Petitioner :- Moharpal Sharma
Respondent :- State Of U.P. And Others
Petitioner Counsel :- M. P. Singh Yadav,Rajesh Kumar Verma
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

The petitioner is aggrieved by the order of suspension dated
25.05.2010, by which the petitioner has been suspended.
According to the petitioner, the charges levelled against the
petitioner are not such which can be lead to major punishment like
dismissal, termination or removal. As such order of suspension is
not warranted.

I have considered the submission of the petitioner and perused the
record. In my opinion as it is a case of suspension pending
enquiry, therefore, normally this Court does not interfere in the
order of suspension but in the facts and circumstances of the case
the disciplinary enquiry against the petitioner be completed within
a period of two months after affording full opportunity to the
petitioner in case the petitioner cooperates with the enquiry.

The writ petition is disposed of accordingly.

No order as to costs.

Order Date :- 22.7.2010
Sazia