High Court Punjab-Haryana High Court

Smt. Ishwanti Devi vs State Of Haryana And Others on 12 February, 2009

Punjab-Haryana High Court
Smt. Ishwanti Devi vs State Of Haryana And Others on 12 February, 2009
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH



                                              C.W.P. No. 2279 of 2009
                                   DATE OF DECISION: February 12, 2009


Smt. Ishwanti Devi                                     .........PETITIONER(S)


                                  VERSUS



State of Haryana and Others                            ......RESPONDENT(S)



CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: Mr. Harkesh Muneja, Advocate,
         Advocate, for the petitioner.


AJAI LAMBA, J. (ORAL)

It is brought out that Deputy Commissioner Panipat ordered

suspension of the petitioner from the post of Sarpanch and also directed

regular enquiry to be conducted. Order was challenged by the petitioner in

appeal. Financial Commissioner and Principal Secretary to Govt. of

Haryana, Development and Panchayats Department allowed the appeal in

regard to suspension of the petitioner. Order of the Deputy Commissioner

in that regard having been set aside, the petitioner was reinstated.

Learned counsel for the petitioner contends that effect of the order

passed by the appellate authority would be that even regular enquiry cannot

be conducted.

I am not convinced with the argument. Order passed in appeal

dated 28.02.2006 Annexure P-7 is explicit that it confines itself to

suspension part of the order.

C.W.P. No. 2279 of 2009 -2-

Learned counsel for the petitioner prays for withdrawal of the

petition to enable him to file a better petition with complete particulars

alongwith the regular enquiry report.

Dismissed as withdrawn with liberty as prayed for.

12.02.2009                                               (AJAI LAMBA)
shivani                                                      JUDGE