1996 INSC 0937 SUPREME COURT OF INDIA State of M.P. Vs. Onkar Chand Sharma C.A.No.6091 of 1990 (S.C.Agrawal and B.L.Hansaria JJ.) 18.07.1996 ORDER The Text below is only a summarized version of the order pronounced Respondent placed under suspension on 22.03.1983. Chargesheet prepared on 05.05.1983 and erved on respondent on 06.05.1983 . Whether disciplinary action against respondent can beheld to be initiated within stipulated period of 45 days. Disciplinary action can be said to have been initiated on day when charge sheet was prepared and signed by competent authority. Held chargesheet prepared on 05.05.1983 was within stipulated time.