Rajasthan High Court – Jodhpur
Ms. Lalita Sharma vs State Of Raj. & Ors on 17 February, 2009
S.B. Civil Writ Petition No. 1278/2009
Ms. Lalita Sharma Vs. The State of Rajasthan and Others.
Date of order : 17.02.2009
HON'BLE MR. JUSTICE H.R.PANWAR
Mr. R.S.Chauhan for the petitioner.
By the instant writ petition under Article 226 of the
Constitution of India, the petitioner has challenged the order
Annex.2 dated 20.01.2009 placing the petitioner under
suspension.
The order placing a Govt. servant under suspension
is appealable under Rule 22 of the Rajasthan Civil Services
(Classification, Control and Appeal) Rules, 1958 which provides
that a Government servant may appeal against an order of
suspension to the authority to which the authority which made or
is deemed to have made the order, is immediately subordinate.
In this view of the matter, without exhausting the
alternative statutory remedy of appeal which is efficacious in
nature, the writ petition is not entertainable and therefore, it is
dismissed. However, it will be open for the petitioner to
challenge the order impugned by way of an appeal before
authority concerned.
(H.R.PANWAR), J.
rp
S.B.Civil Misc. Stay Petition No. 2318/09
In
S.B. Civil Writ Petition No. 1278/2009
Date of order : 17.02.2009
HON’BLE MR. JUSTICE H.R.PANWAR
Mr. R.S.Chauhan for the petitioner.
Since the writ petition itself has been dismissed, the
stay petition also stands dismissed.
(H.R.PANWAR), J.
rp