High Court Jharkhand High Court

Suresh Prasad Yadav vs State Of Jharkhand & Ors on 27 July, 2011

Jharkhand High Court
Suresh Prasad Yadav vs State Of Jharkhand & Ors on 27 July, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P. (S) No.2267 of 2011
             Suresh Prasad Yadav.                          ......Petitioner. 
                                       ­Versus­
             The State of Jharkhand & Ors.                 .......Respondents.
                                        ­­­­­­
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                         ­­­­­­
             For the Petitioner :        Mr. Rajan Raj, Advocate.  
             For the State       :       J.C. to A.G.  
                                         ­­­­­­
02/27.07.2011

: In this writ petition, the petitioner has prayed for quashing 

the order dated 15th March, 2007, whereby the petitioner’s service 

has been terminated. He has also prayed for quashing the order 

of   the   appellate   authority,   as   the   appellate   authority   has   not 

considered  the  facts  and  materials   on record  and  upheld  the 

order of the disciplinary authority. 

It has been submitted that the petitioner was prosecuted 

for the criminal charges and after trial, he has been acquitted. 

The said respondents have not taken consideration of petitioner’s 

defence and material brought on record and awarded the said 

punishment,   ignoring   the   said   order   of   the   Court   of   Law.   The 

petitioner   preferred   revision/   memorial   before   the   Director 

General of Police, Jharkhand as far back as on 12th  June, 2009, 

but till date no decision has been taken on the said memorial. 

Learned   J.C.   to   A.G.,   appearing   on   behalf   of   the 

respondents, submitted that if the petitioner’s revision/memorial is 

still  pending   before  the  Director  General   of   Police,  Jharkhand, 

the same shall be taken up and disposed of without any further 

delay. He further submitted that it will be better for the petitioner 

if   he   files   a   copy   of   the   said   memorial   before   the   Director 

General of Police, Jharkhand for ready reference.  

­2­

Considering   the   said   submissions,   this   writ   petition   is 

disposed of, directing the Director General of Police, Jharkhand­

Respondent   no.2   to   consider   the   petitioner’s   revision/memorial 

and pass appropriate order, in accordance with law, within two 

months   from   the   date   of   receipt/production   of   a   copy   of   this 

order. The petitioner, in the meanwhile, may file a copy of the 

memorial before the said respondent, as suggested by learned 

counsel for the respondents.   

 (Narendra Nath Tiwari, J.)
Sanjay/