High Court Punjab-Haryana High Court

Dilbagh Singh vs State Of Punjab & Others on 7 November, 2008

Punjab-Haryana High Court
Dilbagh Singh vs State Of Punjab & Others on 7 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                      CASE NO.: CWP No.19116 of 2008
                                   DATE OF DECISION: November 7, 2008

DILBAGH SINGH                                                ...PETITIONER
                       VERSUS
STATE OF PUNJAB & OTHERS                                     ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. C.L. PREMY, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner was appointed as Gram Sewak on 27.10.1992.

He was appointed as Administrator of Gram Panchayat Burj Poohla on

27.9.2005. While working as Administrator in the aforementioned Gram

Panchayat, the petitioner received various grants for development works in

the village for rural latrines, repair of dharmshala, cremation ground, etc.

The work done by the petitioner was assessed by the SDO, Panchayati Raj

and it was found that the entire amount released to the petitioner for the

development works has not been spent and in fact the petitioner has

embezzled Rs,1,78,560/-. The petitioner filed an appeal (Annexure p-17)

which was decided vide order Annexure P-18, wherein the details of the

amount spent by the petitioner as well as embezzled by him have been

given. While deciding the appeal filed by the petitioner, the Secretary has

taken into account all the works by by the petitioner.

The petitioner is alleged to have embezzled Rs.1,78,560/-. We

find no ground to interfere it the findings of fact arrived at by the appellate

authority and resultantly, the writ petition is dismissed.



                                          (ASHUTOSH MOHUNTA)
                                                JUDGE

November 7, 2008                              (RAJAN GUPTA)
Gulati                                           JUDGE