High Court Madhya Pradesh High Court

Rajju Dubey vs Secretary The State Of Madhya … on 7 May, 2010

Madhya Pradesh High Court
Rajju Dubey vs Secretary The State Of Madhya … on 7 May, 2010
                                   1




                         W.P No.12244/2009
07.05.2010

       Heard Shri A. D. Mishra learned counsel for the petitioner,

on the question of admission and interim relief.

       The petitioner has filed this petition being aggrieved by the

show cause notice issued by respondent no.4 proposing imposition

of a penalty of stoppage of one advance increment with non-

cumulative effect for a period of one year.

During the pendency of the petition the petitioner has filed an

application I.A No.4740/2010 seeking amendment in the petition

stating that the disciplinary authority has, in the meanwhile, passed

an order dated 26.12.2009 imposing penalty upon the petitioner.

The aforesaid application for amendment is allowed and the

facts stated therein are taken into consideration.

Admittedly, the petitioner has an alternative statutory

efficacious remedy of filing an appeal against the impugned order

dated 26.12.2009 before the appellate authority. It is also settled

that this Court does not sit as a fact finding or a disciplinary

authority in departmental proceedings and in such circumstances

as the petitioner has raised several issues relating to disputed

questions of facts, he is required to file an appeal against the

impugned order as provided by the statutory provisions/rules.

In the circumstances, the petition filed by the petitioner is

disposed of with liberty to the petitioner to file an appeal against the

impugned order dated 26.12.2009 before the appellate authority. It
2

is made clear that the petitioner shall be at liberty to take up all

issues including those taken up in the present petition before the

appellate authority. In case the petitioner files such an appeal

within fifteen days from today alongwith a copy of the order passed

today alongwith a copy of the petition, the appellate authority shall

consider and decide the same expeditiously in accordance with

law.

With the aforesaid liberty, the petition stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-