Court No. - 18 Case :- WRIT - A No. - 38203 of 2010 Petitioner :- Mukhlal Prajapati Respondent :- State Of U.P. And Others Petitioner Counsel :- Amulya Ratan Srivastava Respondent Counsel :- C.S.C.,Rajeshwar Singh Hon'ble Arun Tandon, J.
Petitioner has been placed under suspension pending
enquiry into the charges which has been prima facie found
proved by the preliminary enquiry committee. The charges
are sought to be explained by means of the present writ
petition and a plea of human error has been taken.
The typed copy of the impugned order is incorrect viz. a viz.,
a photostat copy of the impugned order as brought on record.
In the facts and circumstances of the case, I am of the
considered opinion that no interference, against the order of
suspension, at this stage of the proceedings is warranted
under Article 226 of the Constitution of India. The petitioner
will have every opportunity to plead his innocence including
the plea of human error during the departmental enquiry. Writ
petition lacks merit and is accordingly dismissed.
However it is provided that the disciplinary proceedings be
initiated and may be brought to its logical end preferably
within three months from the date a certified copy of this
order is filed before the disciplinary authority.
Dated : 05.07.2010
VR/38203/10