High Court Punjab-Haryana High Court

Amrik Singh vs The Director on 29 August, 2008

Punjab-Haryana High Court
Amrik Singh vs The Director on 29 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 15312 of 2008
                                         DATE OF DECISION : 29.08.2008

Amrik Singh
                                                            .... PETITIONER
                                   Versus
The Director, Department of Rural Development and Panchayat Punjab,
Chandigarh and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. J.S. Bhandohal, Advocate,
            for the petitioner.

                   ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed this petition under Article 226/227 of

the Constitution of India for restraining respondents No.1 and 2 from

conducting inquiries against the petitioner.

It is alleged that on earlier occasion, on the similar allegations,

inquiry was conducted. It is case of the petitioner that his fundamental right

under Article 20 (2) of the Constitution of India has been violated.

After hearing counsel for the petitioner and going through the

contents of this petition, we are not inclined to entertain the instant writ

petition, as in our opinion, Article 20 of the Constitution of India is not
CWP No. 15312 of 2008 -2-

attracted in the facts and circumstances of the case.

Dismissed.



                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


August 29, 2008                             ( JASWANT SINGH )
ndj                                               JUDGE