High Court Punjab-Haryana High Court

Ranjit Singh & Others vs Financial Commissioner And … on 8 January, 2009

Punjab-Haryana High Court
Ranjit Singh & Others vs Financial Commissioner And … on 8 January, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH


                                               C.W.P. No. 142 of 2009
                                    DATE OF DECISION: January 08, 2009


Ranjit Singh & Others                                   .........PETITIONER(S)


                                  VERSUS

Financial Commissioner and Others                       ......RESPONDENT(S)



CORAM:       HON'BLE MR. JUSTICE AJAI LAMBA


Present:     Ms. J.P. Sharma, Advocate,
             for the petitioners.


AJAI LAMBA, J. (ORAL)

Challenge in the petition is to order Annexure P-7 passed by

respondent no. 1. Under Order Annexure P-7 dated 25.11.2008, the order of

suspension passed by respondent no. 2 i.e. Deputy Commissioner, Karnal

has been set aside and suspension has been revoked. It is not in dispute that

regular inquiry has been ordered and is pending. During the pendency of

inquiry, respondent no. 1 has revoked the suspension.

Learned counsel for the petitioners states that the petitioners would be

satisfied if the inquiry is made time bound as the inquiry was initiated in

August 2008.

Considering the facts and circumstances of the case, the inquiry

Officer is directed to conclude the inquiry within three months of receipt of

the certified copy of the order passed by this Court.

Disposed of with the above directions.

08.01.2009                                                    (AJAI LAMBA)
shivani                                                              JUDGE