High Court Madhya Pradesh High Court

Ram Siya Kanojia vs The State Of Madhya Pradesh on 21 June, 2010

Madhya Pradesh High Court
Ram Siya Kanojia vs The State Of Madhya Pradesh on 21 June, 2010
                                    1




                         W.P No.6036/2010 (S)
21.06.2010

         Heard Shri S. K. Pathak, learned counsel for the petitioner,

on the question of admission and interim relief.

         The petitioner, who is an Executive engineer, has filed this

petition praying for a direction that the departmental proceedings

pending against him be directed to be completed by the respondent

authorities within a stipulated period of time as he is going to retire.

From a perusal of the petition it is clear that the petitioner

has already retired on 31.1.2010 and that the departmental enquiry,

after service of charge-sheet, is proceeding against him. There is

no allegation of deliberate procrastination by the respondent

authorities in the enquiry.

In such circumstances, no case for issuing any direction to

the respondent authorities is made out. The petition being

meritless is, accordingly, dismissed. It needs no emphasis to state

that the respondent authorities shall decide the departmental

enquiry pending against the petitioner in accordance with the

Rules.

With the aforesaid observation, the petition stands

dismissed.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-