High Court Patna High Court - Orders

Wakil Prasad Yadav vs The State Of Bihar &Amp; Ors on 26 August, 2010

Patna High Court – Orders
Wakil Prasad Yadav vs The State Of Bihar &Amp; Ors on 26 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.2802 of 2010
      1. WAKIL PRASAD YADAV S/O LATE KISHAN PRASAD YADAV R/O KRISHNA
      KUTIR,ABHIYANTA NAGAR,P.S.RUPASPUR,WEST OF CANAL ,BAILEY ROAD,PATNA
                                            Versus
      1. THE STATE OF BIHAR THROUGH THE COMMISSIONER -CUM-PRINCIPAL
      SECRETARY,COMMERCIAL TAXES DEPARTMENT    GOVT. OF BIHAR,PATNA
      2. COMMISSIONER -CUM-SECRETARY,COMMERCIAL TAXES DEPARTMENT    GOVT.OF
      BIHAR,PATNA
      3. JOINT COMMISSIONER ,COMMERCIAL TAXES DEPARTMENT    GOVT.OF
      BIHAR,PATNA
                                        -----------

2. 26.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The petitioner questions the continued suspension in view

of the charges having been framed after a period of seven

months as required under Rule 9(7) of the Bihar Civil Services

(Classification, Control and Appeal) Rules.

Counsel for the State finds it difficult to persuade this

Court to hold otherwise in view of para 6 of the order dated

19.1.2010 acknowledging that there had been a delay of two

months twenty-five days in framing of the charges.

The suspension of the petitioner dated 19.2.2009

therefore stands revoked by operation of law. This Court makes

no observation in so far as the issue of departmental proceeding

is concerned.

The writ application stands allowed.

     Snkumar/-                                            (Navin Sinha,J.)