Court No. - 6 Case :- SERVICE SINGLE No. - 4653 of 2010 Petitioner :- Sunder Lal Respondent :- Settlement Officer Consolidation Sitapur Petitioner Counsel :- Shiv P.Shukla Respondent Counsel :- C.S.C. Hon'ble Shabihul Hasnain,J.
Heard learned counsel for the petitioner and the learned Standing counsel.
The petitioner has been suspended on 9.3.2010, no charge sheet has been
issued against him. Learned counsel for the petitioner apprehends that once a
government employee is placed under suspension, the charge sheet is not
served for months together placing the employee under social embarrassment.
The suspension is a matter, in which only the executive authority should
normally be allowed to look into the charges. However, the suspension should
also not be resorted to keep an employee eternally under suspension.
Accordingly, this Court directs the opposite parties to complete the inquiry
within a period of three months. The opposite parties will issue charge sheet
to the petitioner, if not already issued, within a period of fifteen days from the
date a certified copy of this order is placed before him. The petitioner will file
reply to the charge sheet within fifteen days from the date the charge sheet is
received by him. Thereafter, the opposite parties shall proceed to conclude the
inquiry within a period of two months. The petitioner shall cooperate with the
inquiry, failing which this order shall be of no avail.
However, in case despite cooperation of the petitioner, the inquiry is not
completed as directed above, the petitioner shall have the liberty to approach
the Court once again.
With these observations and directions, the writ petition is finally disposed of.
Order Date :- 13.7.2010
RKM.