IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 101 of 2011
With
I.A. No. 764 of 2011
Shashi Kant Ojha ... Appellant
Versus
Union of India & Ors. ... Respondents.
-------
CORAM: HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE H.C.MISHRA
------
For the Appellant : Dr. S.N.Pathak, Sr. Advocate
For the Respondents : Mr. Faiz ur Rahman, CGC
------
Order No. 07 Dated 19th August, 2011
1. The delay of 259 days in filing the L.P.A. is condoned.
2. Heard learned counsel for the parties on merit.
3. The appellant was charge-sheeted and we have
perused the charge as referred in the order (Annexure-8)
and we are of the considered opinion that it is a case of
gross indiscipline in the armed force as well as playing
with the security and further abusing the officers and not
accepting the order of suspension and thereafter
remaining absent from duty and before this incident of
14.04.2006
, followed by the incident of 15.04.2006 and
16.04.2006, the appellant was also found guilty on earlier
occasion for the charge of threatening the higher officers.
4. Learned counsel for the appellant could not draw our
attention towards unfairness in the enquiry or not
following the rule of procedure in the enquiry. The findings
are based on the evidence and so far as quantum of
punishment is concerned, we are of the opinion that the
awarded punishment cannot be said to be disproportionate
to the guilt of the appellant. Therefore, learned Single
Judge was wholly justified in dismissing the writ petition of
the petitioner. Hence, the L.P.A. is dismissed.
(Prakash Tatia, A.C.J.)
(H.C.Mishra, J)
Raman/Birendra