High Court Punjab-Haryana High Court

Ranjit Singh vs Chairman on 10 July, 2008

Punjab-Haryana High Court
Ranjit Singh vs Chairman on 10 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                           CASE NO.: CWP No.10406 of 2008

                                           DATE OF DECISION: July 10, 2008


RANJIT SINGH                                             ...PETITIONER

                                   VERSUS

CHAIRMAN, PUNJAB STATE CIVIL SUPPLIES                    ...RESPONDENTS

CORPORATION LTD. AND OTHERS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

PRESENT: MR. R.S. MANHAS, ADVOCATE FOR THE PETITIONER.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner has prayed for quashing of the order (Annexure

P-6) passed by respondent No.3 vide which recovery has been ordered to be

effected from the salary of the petitioner. The petitioner has preferred an

appeal against the order (Annexure P-6) alongwith a stay application, but

the same has not been decided so far.

After hearing learned counsel for the petitioner, we dispose of

this writ petition with a direction to respondent No.1 to decide the appeal or

the application for stay within a period of two months from the date of

receipt of certified copy of this order.




                                           (ASHUTOSH MOHUNTA)
                                                 JUDGE



July 10, 2008                       (KANWALJIT SINGH AHLUWALIA)
Gulati                                       JUDGE