IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 10757 of 2009
DATE OF DECISION : 22.07.2009
Anoop Singh
.... PETITIONER
Versus
The Punjab State Electricity Board, Patiala and another
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. J.S. Jaikdka, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner is working as Revenue Accountant at Sub
Division, Bassian, Punjab State Electricity Board. In the year 2004, he was
placed under suspension on initiation of a departmental enquiry.
Subsequently, one month thereafter, he was re-instated. Concededly, the
departmental proceedings have not been finalised till date. It is the case of
the petitioner that after the year 2004, he has not been granted any
increment and he is getting less salary every month.
The petitioner has filed the instant petition for issuing
directions to the respondents to grant him the annual increments treating the
period of suspension as non-duty period, in view of the Board Circular
dated 2.6.1977. It is the case of the petitioner that according to this Circular,
CWP No. 10757 of 2009 -2-
if the disciplinary proceedings are not finalised within two years, then the
official can be granted the annual increments by treating his suspension
period as non-duty period, subject to the outcome of the disciplinary
proceedings. It is further the case of the petitioner that for this relief, he
made a detailed representation, copy of which has been annexed as
Annexure P-2. Neither the said representation has been considered and
decided nor the annual increment has been released so far. Counsel for the
petitioner submits that at this stage, the petitioner will be satisfied if a
direction is issued to respondent No.2 to consider and decide the said
representation in accordance with law by passing a speaking order.
In view of the above, without issuing notice of motion as it will
un-necessary delay the matter, this petition is disposed of with a direction to
respondent No.2 to consider and decide the representation (Annexure P-2)
in accordance with law by passing a speaking order, expeditiously,
preferably within a period of three months.
July 22, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE