IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.1802 of 2008
DATE OF DECISION: December 10, 2008
NAVNEET BANSAL ...PETITIONER
VERSUS
STATE OF PUNJAB ETC. ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. M.K. SINGLA, ADVOCATE FOR THE PETITIONER.
MR. B.S. CHAHAL, DAG, PUNJAB.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner has prayed for quashing the letter dated
27.7.2007 (Annexure P-1) vide which respondent No.6 has directed the
Headmaster of Govt. High School Kular Khurd, Tehsil Sangrur to effect
recovery of the excess amount made to the petitioner.
Counsel for the petitioner submits that there was no mis-
representation on part of the petitioner at that time when increments were
granted to him and hence no recovery can be effected from the petitioner.
On the other other hand, learned State counsel submits that the
petitioner has himself given in writing that recovery may be effected from
him in easy installments. Copy of the letter written by the petitioner is
annexed as Annexure R-2/1 and R-2/2. Counsel for the State further
submits that the petitioner has been charge-sheeted alongwith the
Headmaster, respondent No.6 for making entries in his own record for the
grant of increments.
CWP No.1802 of 2008 -2-
In view of the aforementioned facts, we find no ground to
quash the order Annexure P-1 and accordingly the writ petition is
dismissed.
(ASHUTOSH MOHUNTA)
JUDGE
December 10, 2008 (RAJAN GUPTA)
Gulati JUDGE