Citation : 2023 Latest Caselaw 4229 Bom
Judgement Date : 26 April, 2023
WPs 1281&1388-23 1 Common Judgment
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
WRIT PETITION NO. 1281/2023
Rajesh Nanaji Meshram, Aged about 46 years, Occ-Service,
R/o Narendra Heights, Narendra Nagar, Nagpur. PETITIONER
.....VERSUS.....
1. Nagpur Municipal Corporation,
Through the Municipal Commissioner.
2. The Disciplinary Authority/Inquiry Officer cum
Additional Commissioner (City), Nagpur Municipal
Corporation, Nagpur. RESPONDENTS
WITH
WRIT PETITION NO. 1388/2023
Mohan Ratansingh Padwanshi, Aged about 57 years,
Occ-Service, R/o Shaniwari Imambada road, Near
Shriram Hanuman Mandir, Cotton Market, Nagpur. PETITIONER
.....VERSUS.....
1. Nagpur Municipal Corporation,
Through the Municipal Commissioner.
2. The Disciplinary Authority/Inquiry Officer cum
Additional Commissioner (City), Nagpur Municipal
Corporation, Nagpur. RESPONDENTS
________________________________________________________________
Shri Prakash Naidu, counsel for the petitioners.
Shri A.S. Mehadia, counsel for the respondents.
______________________________________________________________________
CORAM : A. S. CHANDURKAR AND M.W. CHANDWANI, JJ.
DATE : APRIL 26, 2023.
ORAL JUDGMENT : (PER : A.S. CHANDURKAR, J.)
RULE. Rule made returnable forthwith and heard the learned
counsel for the parties.
WPs 1281&1388-23 2 Common Judgment
2. Both the petitioners who are the employees of the Nagpur
Municipal Corporation were proceeded against in view of registration of the
First Information Report No. 567 of 2021 on 15.12.2021 for the offence
punishable under Sections 420, 465, 467, 468, 471, 406, 409, 201 read with
Section 34 of the Indian Penal Code and Section 66(C) of the Information
Technology Act, 2000. On the basis of the same event and relying upon the
statements of the same persons who would be the witnesses in the criminal
trial, departmental enquiry has been held against the petitioners. According
to the learned counsel for the petitioners, permitting the departmental
enquiry to continue would result in the petitioners being required to disclose
their defence. It is therefore prayed that till completion of the criminal trial,
the departmental proceedings be kept in abeyance. Reliance is placed on the
decision in Capt. M. Paul Anthony Versus Bharat Gold Mines Ltd. &
Another [(1999) 3 SCC 679] as well as the order passed in Sudhanshu
Shrivastava Versus Coal India Limited [Writ Petition No. 7073/2022],
decided on 10.03.2023. These submissions are opposed by the learned
counsel for the respondents by relying upon the affidavit in reply.
3. Having heard the learned counsel for the parties, we find that on
the basis of the same event, the criminal proceedings have commenced which
has resulted in lodging of the First Information Report dated 15.12.2021.
Since the charge has now been framed and the evidence is to commence
shortly, we find it to be in the interests of justice to pass the following order
in the light of the law laid down in Capt. M. Paul Anthony (supra):-
WPs 1281&1388-23 3 Common Judgment I. The proceedings in Regular Criminal Case No. 1311 of 2023
pending before the Chief Judicial Magistrate, Nagpur are expedited. The Court shall make an endeavour to complete the trial within a period of six months of the next date of the proceedings. Till conclusion of the said trial, the respondents shall not proceed with the departmental enquiry against the petitioners.
II. The petitioners shall co-operate with the expeditious disposal of the criminal trial and on the failure on the part of the petitioners in doing so, the Court is free to pass appropriate orders and proceed with the trial.
III. The stay to the departmental enquiry would operate for a period of six months which would expire on 31.10.2023.
4. With these directions, the Rule stands disposed of. No costs.
(M.W. CHANDWANI, J.) (A.S. CHANDURKAR, J.) APTE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!