Court No. - 38 Case :- WRIT - A No. - 1384 of 2010 Petitioner :- Ram Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Singh Sengar Respondent Counsel :- C.S.C.,J.P. Pandey Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner, Sri Tripathi for Respondent
Nos. 3 and 4 and learned Standing Counsel for Respondent Nos. 1 and
2.
The petitioner has been suspended on account of the pendency of a
criminal case. His request for revoking the suspension order has been
considered and certain directions have been issued by the
Superintending Engineer on 3.8.2009. The power to suspend is
contained in Rule 4 of the U.P. State Electricity Board (Officers and
Servants Conditions of Service) Regulations, 1975. In the event any
order is passed refusing to revoke the suspension, an employee has a
right to appeal to the next higher authority. In the event the petitioner is
not satisfied with the order dated 3.8.2009, it is open to him to approach
the higher authority for redressal of his grievances.
The writ petition is consigned to records.
Order Date :- 13.1.2010
Irshad