IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.3594 of 2009
Date of Decision: March 06, 2009
Anil Kumar Gupta
.....PETITIONER(S)
VERSUS
Food Corporation of India & Another
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vikas Mohan Gupta, Advocate, for
the petitioner.
. . .
AJAI LAMBA, J (Oral)
This civil writ petition filed under
Article 226/227 of the Constitution of India prays
for issuance of a writ in the nature of mandamus
directing the respondents to consider the pendency
of appeals and dispose of the same expeditiously.
It has been brought out that the
petitioner was chargesheeted on the allegations of
causing loss to the respondents. Various penalties
were imposed vide orders, Annexures P-6 to P-9.
The petitioner preferred statutory
appeals that have been placed on record as Annexures
P-10 to P-12. Despite the fact that the appeals have
been filed in February 2008 and July 2008, till date
no decision thereupon has been taken.
CWP No.3594 of 2009 [2]
I have considered the issue. The
petitioner is entitled to the expeditious disposal
of the statutory appeals.
In view of the above, respondent No.2
is directed to ensure that statutory appeals filed
by the petitioner are dealt with and disposed of
within 60 days of receipt of a copy of this order.
(AJAI LAMBA)
March 06, 2009 JUDGE
avin