Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinay Dev Tiwari vs State Of U.P. Thru. Prin. Secy. ...
2021 Latest Caselaw 10767 ALL

Citation : 2021 Latest Caselaw 10767 ALL
Judgement Date : 24 August, 2021

Allahabad High Court
Vinay Dev Tiwari vs State Of U.P. Thru. Prin. Secy. ... on 24 August, 2021
Bench: Rajesh Singh Chauhan



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 7
 
Case :- SERVICE SINGLE No. - 18366 of 2021
 
Petitioner :- Vinay Dev Tiwari
 
Respondent :- State Of U.P. Thru. Prin. Secy. Irrigation & Anr.
 
Counsel for Petitioner :- Shireesh Kumar
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Rajesh Singh Chauhan,J.

Heard Sri Shireesh Kumar, learned counsel for the petitioner and Sri Shashank Bhasin, learned State Counsel for the State-respondents.

Sri Shireesh Kumar, learned counsel for the petitioner has submitted that the similar and identical matter of Sri Pradeep Kumar Srivastava bearing Writ Petition No.18184 (S/S) of 2021 has been decided by this Court today itself i.e 24.08.2021 vide judgment and order dated 24.08.2021, therefore, this writ petition may also be decided in terms of the judgment and order dated 24.08.2021 passed in re: Pradeep Kumar Srivastava (supra). The order dated 24.08.2021 passed in re: Pradeep Kumar Srivastava (supra) is as under:-

"Heard Sri Shireesh Kumar, learned counsel for the petitioner and Sri Shashank Bhasin, learned State Counsel for the State-respondents.

On the first date of admission, this court has passed the order dated 19.08.2021 as under:-

"Heard Sri Shireesh Kumar, learned counsel for the petitioner and Sri Vivek Shukla, learned Addl. C.S.C. for the State respondents.

By means of this petition the petitioner has assailed the inaction on the part of the opposite parties by not taking final action after conclusion of the inquiry proceedings. As per Sri Shireesh Kumar the inquiry proceedings concluded in the month of July, 2020 and since then the disciplinary authority has not taken any final decision. Due to aforesaid inaction on the part of disciplinary authority the petitioner has been suffering irreparably inasmuch as he could not be promoted on the post of Assistant Engineer. However, the date for Departmental Promotion Committee has been fixed for 25.8.2021, therefore, the competent authority i.e. the opposite party no. 2 be directed to take appropriate decision before 25.8.2021 so that the candidature of the petitioner could be considered for promotion in the forthcoming D.P.C.

The matter requires consideration.

List / put up this case on 24.8.2021 as fresh in the Addl. Cause List to enable Sri Shukla, learned Addl. C.S.C.to seek complete instructions in the matter.

If there is no legal impediment it is expected that the opposite party no. 2 shall take final decision to conclude the inquiry by the next date of listing."

In compliance of the aforesaid order, Sri Bhasin has produced the copy of letter dated 21.08.2021 preferred by the Chief Engineer of the Department addressing to the Chief Standing Counsel, High Court, Lucknow Bench, Lucknow, the same is taken on record.

Para-4 of the aforesaid letter dated 21.08.2021 clearly reveals that the Enquiry Officer has completed/ concluded the departmental enquiry and submitted his findings before the Disciplinary Authority on 17.07.2020.

There is no plausible explanation as to why the final decision has not been taken since 17.07.2020 till date. However, it has been indicated that in the enquiry the culpability of some officers have been noted. The aforesaid reason is not sufficient keeping the issue pending for more than one year, to be more precise from 17.07.2020, when the Enquiry Officer has submitted enquiry report before the Disciplinary Authority. Vide paras-8 & 10 of the aforesaid letter, three months time has been prayed for passing final order in the case of the petitioner. Again, this request of the authority concerned is not proper, therefore, it cannot be accepted for the simple reason that after conclusion of the departmental enquiry the final order should have been passed with promptness, strictly in accordance with law.

In the present case, more than 13 months period have passed since 17.07.2020 but no final decision has been taken, therefore, further time of three months, as per paras-8 & 10 of the letter, cannot be granted. However, para-9 of the aforesaid letter clearly provides that in the D.P.C., which may likely be commenced on 25.08.2021, the candidature of the petitioner shall be considered for next promotion.

In view of the above, I hereby dispose of this writ petition at the admission stage directing the Disciplinary Authority to pass final order in the case of the petitioner with promptness, preferably, within a period of three weeks from the date of presentation of a certified/ computerized copy of this order strictly in accordance with law. The final decision so taken in the case of the petitioner shall be intimated to him forthwith.

It is needless to say that the case of the petitioner for promotion shall be considered by the D.P.C. on 25.08.2021 inasmuch as it has been submitted by the Competent Authority that the candidature of the petitioner shall be considered in the D.P.C. for next promotion."

Having heard learned counsel for the parties and having perused the material available on record, I find that the present petition may be decided in terms of judgment and order dated 24.08.2021 passed in re: Pradeep Kumar Srivastava (supra).

Accordingly, this writ petition is disposed of finally in terms of order dated 24.08.2021 passed in re: Pradeep Kumar Srivastava (supra).

Therefore, the final decision in the present case shall also be taken by the Disciplinary Authority within a period of three weeks, strictly in accordance with law.

Order Date :- 24.8.2021

Suresh/

[Rajesh Singh Chauhan,J.]

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter