High Court Madhya Pradesh High Court

Suresh Kumar Barkade vs The State Of Madhya Pradesh on 3 May, 2010

Madhya Pradesh High Court
Suresh Kumar Barkade vs The State Of Madhya Pradesh on 3 May, 2010
                        W.P. No.4929/2010
3.5.2010

Shri D.K. Melani, Advocate for the petitioner.

Heard on admission.

In this petition under Article 226 of the Constitution of

India, the petitioner is challenging the recovery proceeding

pending before the Tahsildar, Khairlanji, Distt. Balaghat vide

Revenue Case No.09A-76/ year 2009-10 on the ground that

under sub-section (4) of Section 92 of M.P.Panchayat Raj Avam

Gram Swaraj Adhiniyam, 1993 no action under sub-sections (1),

(2) and (3) of Section 92 can be taken without issuing any show

cause notice to the petitioner.

It is not in dispute that earlier the petitioner was working as

Secretary, Gram Panchayat, Khairlonji of District Balaghat.

Some irregularities were committed by the petitioner and,

therefore, action has been taken against him and he has been

de-notified under Section 69 of the M.P. Panchayat Raj Avam

GramSwaraj Adhiniyam, 1993. Thereafter enquiry was held and

as per enquiry report dated 3/12/2008, the prescribed officer

recommended for recovering the amount of Rs.10,36,229/-

misappropriated by the petitioner. On the basis of the said

enquiry report, action has been taken against the petitioner for

recovery of the said amount and demand notice has been issued

under Section 146 of M.P. Land Revenue Code, 1959 which is at

page-11 of this petition.

As per order dated 22/3/2010 passed by Tahsildar,

Khairlonji, Distt. Balaghat, in Case No.09/2009-10/A-76, learned
Tahsildar issued show cause notice to the petitioner and fixed

the case for 29/3/2010 as is evident from Annexure-P/1. The

petitioner can raise all his grievances before Tahsildar,

Khairlanji,Distt. Balaghat by filing his reply to the show cause

notice issued in Form-‘A’ which is pending before the Tahsildar,

Khairlanji, Distt. Balaghat, at this stage, when the proceeding is

pending before the Tahsildar, no case for quashing the

proceeding pending before the Tahsildar, Khairlanji, Distt.

Balaghat, as prayed by the petitioner, is made out.

With the aforesaid, the writ petition filed by the petitioner

has no merit and is, accordingly, dismissed.

(P.K.JAISWAL)
JUDGE