IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13323 of 2009
DATE OF DECISION : 28.08.2009
Rajwant Singh
.... PETITIONER
Versus
State of Punjab and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Vipin Mahajan, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed the instant petition for issuing direction
to the respondents for not effecting the recovery from him on the basis of
punishment order passed against him.
Concededly, against the order of punishment, the petitioner has
filed an appeal, which is still pending. It is also admitted position that along
with the appeal, the petitioner has also filed an application for stay of the
penalty order and on that application, notice has been issued for September
14, 2009, but no interim stay has been granted by the Appellate Authority.
After hearing counsel for the petitioner and in view of the
aforesaid facts, at this stage, I do not find any ground to entertain this
petition for staying the recovery. However, the petition is disposed of with a
direction to the Appellate Authority (respondent No.1) to consider and
CWP No. 13323 of 2009 -2-
decide the stay application, filed by the petitioner, on September 14, 2009
itself.
August 28, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE