IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.9533 of 2009
DATE OF DECISION: JULY 03, 2009
Bachittar Singh
.....PETITIONER
Versus
Food Corporation of India and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.Ravi Kamal Gupta, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner has filed this petition for issuing direction to the
respondents to decide various review applications alleged to have been filed
by the petitioner against the penalty orders passed by respondent No.4.
Undisputedly, the respondent-Corporation has filed a civil suit
for recovery of an amount of Rs.6,51,899/- against the petitioner on the
basis of various penalty orders passed against the petitioner. In the plaint, it
has been stated that those orders have become final as no appeal or review
applications are pending. The petitioner being defendant in the said suit has
controverted the said averments and alleged that various review applications
filed by him against those penalty orders are still pending. In view of the
fact that dispute of the recovery amount on the basis of the penalty orders is
pending before the Civil Court, where the petitioner is pressing for not to
recover the amount without deciding his review applications, I am not
inclined to entertain this petition under Article 226 of the Constitution of
C.W.P. No.9533 of 2009 -2-
India for issuing the aforesaid direction in exercise of the writ jurisdiction of
this Court.
Dismissed.
However, it will be open for the petitioner to press his defence
not to recover the amount in question till the decision of the review
applications, before the Civil Court.
July 03, 2009 (SATISH KUMAR MITTAL) vkg JUDGE