Citation : 2022 Latest Caselaw 11906 Raj
Judgement Date : 27 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 12254/2022
Amar Singh S/o Sh. Guljarilal Ji, Aged About 33 Years, By Caste Meena, Resident Of Village Ajeetpura Kallan, Tehsil Kotwali, District Jaipur (Raj.).
----Petitioner Versus
1. The State Of Rajasthan, Through Its Principal Secretary, Department Of Home, Government Of Raj. Secretariat, Jaipur.
2. The Inspector General Of Police, Udaipur Range,
3. The Superintendent Of Police, District Chittorgarh.
----Respondents
For Petitioner(s) : Mr. Shashank Sharma for Mr. Harish Purohit.
For Respondent(s) : Ms. Vrinda Samdani for Ms. Vandana Bhansali.
HON'BLE MR. JUSTICE ARUN BHANSALI Order 27/09/2022
This writ petition has been filed by the petitioner aggrieved
against the order dated 16.6.2021 (Annex.-1), whereby the
petitioner has been placed under suspension.
The petitioner made representation, inter alia, indicating that
already challan against the petitioner has been filed and despite
passage of sufficiently long time, the petitioner has not been
reinstated and, therefore, the order of suspension requires review
and the petitioner deserves to be reinstated.
Learned counsel for the petitioner with reference to
judgment in Manvendra Singh v. State of Raj. & Ors.: SBCW
No. 4276/2018, decided on 21.12.2018 at Jaipur Bench submitted
that the Court in the said judgment has dealt with the powers of
(2 of 2) [CW-12254/2022]
the disciplinary authority under Rule 13(5) of the Rules of 1958
and appellate authority under Rule 22 of the Rules of 1958 and
has held that the various circulars issued by the State Government
laying down limitation to examine the revocation of suspension
order after a period of three years from the date of
suspension/after a period of one year from the date, the charge-
sheet has been filed, was not justified and it was open for the
authorities to examine the case for revocation of suspension even
prior to the said periods fixed in the circular.
Learned counsel appearing for the respondents submits that,
in case, the petitioner makes a representation, the same shall be
dealt with appropriately by the respondents.
In the over all fact circumstances of the case as projected as
well as the law laid down by this Court in the case of Manvendra
Singh (supra), the writ petition filed by the petitioner is disposed
of, the respondent No.3-disciplinary authority, is directed to decide
the representations made by the petitioner (Annex.-5) in light of
the judgment in the case of Manvendra Singh (supra).
The needful may be done by the respondent No.3 within a
period of four weeks from the date a copy of this order is placed
by the petitioner.
The petitioner would be free to file a further representation
alongwith requisite documents before the disciplinary authority.
(ARUN BHANSALI),J 63-Sumit/-
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!