Citation : 2023 Latest Caselaw 1044 Raj
Judgement Date : 25 January, 2023
[2023/RJJD/002378]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1164/2023
Madan Lal S/o Sh. Chetan Ram, Aged About 43 Years, Masooriya Colony, District Barmer.
----Petitioner Versus
1. The State of Rajasthan through the Secretary, Department of Panchayati Raj, Government of Rajasthan, Jaipur.
2. The Deputy Commissioner Cum Deputy Secretary - II, Department of Panchayati Raj, Jaipur.
----Respondents
For Petitioner(s) : Mr. Sushil Solanki
For Respondent(s) :
JUSTICE DINESH MEHTA
Order
25/01/2023
1. This writ petition has been filed by the petitioner aggrieved
against the order dated 19.05.2022 (Annexure-2), whereby the
petitioner has been placed under suspension.
2. The petitioner made representation, inter alia, indicating that
challan against the petitioner has not 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.
3. 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 the
[2023/RJJD/002378] (2 of 2) [CW-1164/2023]
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.
4. In the overall fact and 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 - Disciplinary authority, is directed
to decide the representations made by the petitioner in light of the
judgment in the case of Manvendra Singh (supra).
5. The needful may be done by the respondent No.2 within a
period of four weeks from the date a copy of this order is placed
by the petitioner.
6. The petitioner would be free to file a further representation
alongwith requisite documents before the disciplinary authority.
7. Stay application also stands disposed of accordingly.
(DINESH MEHTA),J 295-Arvind/-
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!