Punjab-Haryana High Court
Rajinder Singh vs Punjab State Electricity Board on 20 October, 2009
Civil Writ Petition No.18957 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.18957 of 2008
Decided on : 20-10-2009
Rajinder Singh
.... Petitioner
VERSUS
Punjab State Electricity Board, Patiala & others
.... Respondents
CORAM:- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL.
Present:- Mr. Dharam Pal, Advocate,
for the petitioner.
Mr. H.S. Grewal, Advocate,
for the respondents.
SATISH KUMAR MITTAL, J (Oral).
The petitioner, who is working on the post of L.D.C. in
the office of Punjab State Electricity Board, has filed the instant
petition for quashing order dated 20.5.2008 (Annexure P-3),
whereby a recovery has been ordered against him on account of
withdrawal of annual increments due to non-passing of the
typing/computer test.
Undisputedly, the petitioner has successfully
completed the computer basics course as per the document
Annexure P-2.
Learned counsel for the respondents has placed on
Civil Writ Petition No.18957 of 2008 -2-
record a copy of the subsequent circular dated 7.7.2009 issued by
the respondent-Board, whereby another opportunity has been
provided to those employees, who have not clear the
typing/computer test, to clear the same within six months and till
then, this has been ordered that no recovery can be effected from
them.
In view of above, learned counsel for the respondents
states that since the petitioner has already passed the
typing/computer test, no recovery can be effected from him and the
same will not be recovered from him in future also.
In view the said statement made by counsel for the
respondents, learned counsel for the petitioner does not press this
petition.
Dismissed as not pressed.
20th October, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE
Civil Writ Petition No.18957 of 2008 -3-
C.M. No.2024 of 2009 in
CWP No.1638 of 2009
Present:- None for the petitioner.
Mr. Narender Hooda, Advocate, and
Mr. Parveen Gupta, Advocate,
for the respondents.
***
The filing of certified copies of Annexures P/1 to P/5 is
exempted and photo copies/true-typed copies of the same are
taken on record.
C.M. stands disposed of.
7th October, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE