Citation : 2022 Latest Caselaw 1834 Raj/2
Judgement Date : 25 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 1343/2022
Ramesh Chand Sharma S/o Shri Jagannath Sharma, Aged About
47 Years, R/o House No. 111, Kalidas Colony, Jhalawar, District
Jhalawar
----Petitioner
Versus
1. State Of Rajasthan, Through Principal Secretary, Home
Department, Govt. Of Rajasthan, Secretariat, Jaipur
2. Director General Of Police Rajasthan, Jaipur Lal Kothi
Jaipur
3. Superintendent Of Police, Jhalawar
----Respondents
For Petitioner(s) : Mr. Anil Kumar Sharma For Respondent(s) : Mr. P.S. Naruka for Mr. Rupin Kala, GC
HON'BLE MR. JUSTICE MAHENDAR KUMAR GOYAL
Order
25/02/2022
Issue notice.
Notices are accepted by Mr. Rupin Kala, learned Government
Counsel on behalf of respondents.
Learned counsel for the petitioner submits that vide order
impugned dated 20.12.2019, the petitioner, a Head Guard in the
office of Superintendent of Police, Jhalawar, was placed under
suspension on account of his involvement in a criminal case but,
even after lapse of more than two years, the suspension order has
not been reviewed.
Relying on the judgment of Hon'ble Apex Court in case of
Ajay Kumar Choudhary Vs. Union of India (UOI) and Ors.
(2 of 3) [CW-1343/2022]
reported in 2015 (7) SCC 291, learned counsel submitted that
the respondents are required to review the order of suspension
periodically and prays that the respondents be directed to revisit
the order dated 20.12.2019.
Learned counsel for the respondents has no objection to the
aforesaid prayer.
The Hon'ble Apex Court has in case of Ajay Kumar
Choudhary (Supra) has held as under:-
"21.We, therefore, direct that the currency of a suspension order should not extend beyond three months if within this period the memorandum of charges/charge-sheet is not served on the delinquent officer/employee; if the memorandum of charges/charge-sheet is served, a reasoned order must be passed for the extension of the suspension. As in the case in hand, the Government is free to transfer the person concerned to any department in any of its offices within or outside the State so as to sever any local or personal contact that he may have and which he may misuse for obstructing the investigation against him. The Government may also prohibit him from contacting any person, or handling records and documents till the stage of his having to prepare his defence. We think this will adquately safeguard the universally recognised principle of human dignity and the right to a speedy trial and shall also preserve the interest of the Government in the prosecution. We recognise that the previous Constitution Benches have been reluctant to quash proceedings on the grounds of delay, and to set time-limits to their duration. However, the
(3 of 3) [CW-1343/2022]
imposition of a limit on the period of suspension has not been discussed in prior case law, and would not be contrary to the interests of justice. Furthermore, the direction of the Central Vigilance Commission that pending a criminal investigation, departmental proceedings are to be held in abeyance stands superseded in view of the stand adopted by us."
In view of the submissions advanced by the learned counsels
for the respective parties as also the direction issued by the
Hon'ble Apex Court in case of Ajay Kumar Choudhary (Supra),
this Court deems it just and proper to direct the respondents to
review the order dated 20.12.2019 within a period of four weeks
from the receipt of copy of this Court order.
The writ petition stands disposed of accordingly.
(MAHENDAR KUMAR GOYAL),J
PRAGATI/78
Powered by TCPDF (www.tcpdf.org)
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!