Allahabad High Court High Court

Sita Ram vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Sita Ram vs State Of U.P. And Others on 23 July, 2010
Court No. - 38
Case :- WRIT - A No. - 42610 of 2010
Petitioner :- Sita Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. K. Singh,R. K. Mishra
Respondent Counsel :- C. S. C.

Hon'ble Shishir Kumar,J.

Heard learned counsel for the petitioner and learned Standing
Counsel.

A photostat copy of the chargesheet has been filed, the same may
be kept on record.

Petitioner is aggrieved by the order of suspension dated
23.06.2010, by which the petitioner being Deputy Jailor has been
suspended levelling certain charges. According to the petitioner,
the charges levelled against the petitioner are not serious in nature,
therefore, there is no occasion to suspend the petitioner.

On the other hand, learned Standing Counsel submits that in the
present case charge sheet has already been given to the petitioner
and enquiry officer has been appointed and enquiry processed
against the petitioner. Learned Standing Counsel further submits
that from the perusal of the charge sheet, it is clear that charges are
very serious in nature. Therefore, it will not be appropriate for this
Court to interfere with the order of suspension.

I have considered the submission made on behalf of the petitioner
and peused the record. Normally this Court does not interfere with
the order of suspension pending enquiry and that too when the
Court has been informed to this fact the charge sheet has been
submitted and enquiry officer has been appointed.

In view of the aforesaid fact, I am not inclined to interfere with the
order of suspension. But as it is a case of suspension pending
enquiry, therefore, it will be appropriate that the disciplinary
enquiry, if possible, may be completed against the petitioner
within a period of six months.

The writ petition is dismissed accordingly.

No order as to costs.

Order Date :- 23.7.2010
Sazia