Court No. - 23 Case :- SERVICE SINGLE No. - 191 of 2010 Petitioner :- Mohd.Toha S/O Late Jamurrat Husain Respondent :- State Of U.P.Through Prn.Secy.(Revenue) And Others Petitioner Counsel :- Mohd.Zafar Husaini,Girish Chandra Sinha Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard Sri G.C.Sinha, learned counsel for the petitioenr and learned Standing
counsel for the opposite parties.
Petitioner has been placed under suspension vide order 9.1.2009 passed by the
District Magistrate, Pratapgarh, as contained in Annexure-1 to the writ
petition. Petitioner has been placed under suspension in contemplation of an
inquiry on the basis of certain charges mentioned in the order.
Without entering into the merits of the case, this Court is of the view that
suspension can not be continued for a long time. Petitioner says that as usual
the petitioner shall languish under suspension for years together because
normally it is seen in government departments that when an employee is
placed under suspension charge sheet is not issued for months together and
the inquiry continues for years. Accordingly, this Court directs that the
inquiry shall be completed expeditiously preferably within four months from
the date of receipt of certified copy of this order, in accordance with law.
With these observations the petition stands disposed of.
Order Date :- 18.1.2010
RKM.