Civil Writ Petition No. 12067 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Civil Writ Petition No. 12067 of 2008
Date of decision: 16.07.2008
Sunil Kumar ........Petitioner
Versus
Guru Nanak Dev University .......Respondent
Coram: HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON'BLE MS. JUSTICE NIRMALJIT KAUR
-.-
Present: Mr. P S Dhaliwal, Advocate
for the petitioner
-.-
ASHUTOSH MOHUNTA, J. (Oral)
The petitioner has prayed for quashing of suspension order
dated 04.05.2007 (Annexure P2) as well as charge sheet dated 10.05.2007
(Annexure P3) issued by the respondents.
Learned counsel for the petitioner submits that in a criminal
case registered against the petitioner, he was found to be innocent by the
DSP, P S Sadar, Amritsar. As regards quashing of the suspension of
orders as well as the charge sheet in question are concerned, the final
decision would have to be taken by the respondents, itself, and this Court
cannot pass any order in this regard at this stage.
Counsel for the petitioner prays that the respondents be
directed to decide the inquiry pending against him, expeditiously.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2, to take a final
Civil Writ Petition No. 12067 of 2008 2
decision on the charge-sheet issued to the petitioner and decide the matter,
in accordance with law, within a period of two months from the date of
receipt of certified copy of this order.
[ASHUTOSH MOHUNTA]
JUDGE
[NIRMALJIT KAUR]
JUDGE
July 16, 2008
mohan