IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 1051 of 2011
Santosh Sahu .............. ............ Petitioner
Versus
Jharkhand State Electricity Board & Ors. ...... ............ Respondents.
..............
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
..............
For the petitioner : Mr. B.N.J. Prabhakar, Advocate
For the Respondents : Mr. A.K. Pandey, Advocate
.............
2/05.07.2011
: The petitioner is aggrieved by the order of punishment dated
22.7.2010 passed by the Director, Personnel, Jharkhand State Electricity
Board being office order No.883 dated 22.7.2010 – communicated to the
petitioner by memo No.1185 dated 24.7.2010 (Annexure-16).
It has been submitted that by the said impugned order the
petitioner has been discharged from the service on extraneous ground,
though for the same charges the petitioner has been acquitted in the
criminal case by the appellate court. Against the said order the petitioner
preferred an appeal before the Chairman, Jharkhand State Electricity
Board on 20.10.2010, but till date the appeal has not been disposed of.
Having heard learned counsel for the petitioner, this Court does
not intend to go into the merit of the case before disposal of
departmental appeal, which is still pending before the Chairman of the
Board.
Considering the above, this writ petition is disposed of directing
the Chairman, Jharkhand State Electricity Board to dispose of the
petitioner’s appeal within a period of three months from the date of
receipt/production of a copy of this order.
(Narendra Nath Tiwari, J)
Shamim/