1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.1053/2006
(Parasmal Vs. State of Raj. & Ors.)
Date of order : 13.8.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. S.P. Sharma, for the petitioner.
Mr. O.P. Boob, Govt. Counsel.
Heard learned counsel for the parties and
perused the impugned order of suspension passed by Sub
Division Officer, Degana, District Nagaur.
The petitioner was working on the post of
Patwari, therefore, competent authority for placing
him under suspension is District Collector and Patwari
can be placed under suspension by the competent
authority in accordance with Rule 13 of CCA rules in
the event a disciplinary proceeding against him is
contemplated or is pending or where a case against him
in respect of any criminal offence is under
investigation or trial.
2
In this view of the matter, the petitioner
may file representation before the District Collector,
Nagaur and brought to his notice Rule 13 of the CCA
Rules and raise all other grounds for reviewing
suspension order. Upon filing the said
representation, the District Collector is directed to
decide the same within a period of one month from the
date of submission of representation.
With the aforesaid observation/direction, the
writ petition is disposed of.
(GOPAL KRISHAN VYAS), J.
arun