High Court Punjab-Haryana High Court

Balbir Singh vs State Of Punjab And Others on 29 January, 2009

Punjab-Haryana High Court
Balbir Singh vs State Of Punjab And Others on 29 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH


                                        CWP No. 1394 of 2009
                                        Date of Decision: 29.1.2009.

Balbir Singh                                             ---Petitioner

                         Vs.


State of Punjab and others                               ---Respondents


CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.


Present:-    Mr. H.P.S. Ghuman, Advocate for the petitioner.

             ***

PERMOD KOHLI.J (ORAL)

Petitioner was involved in a criminal case and was convicted by

the learned trial court vide judgement dated 9.8.2006. Based upon the

conviction of the petitioner, he was dismissed from the service vide order

dated 12.11.2007. The petitioner preferred an appeal against his conviction

and the conviction of the petitioner has been stayed by this Court vide order

dated 22.2.2008.

In the meantime, petitioner filed an appeal against the dismissal

before the Secretary to Govt., Department of School Education, Chandigarh

on 5.3.2008. Under the Govt. instructions dated 3.3.1997 such appeals are

required to be decided within a period of three months. The grievance of

the petitioner is that despite the Govt. instructions his appeal has not been

decided till date.

In view of the short controversy involved, this petition is

disposed of at the motion stage with the direction to competent authority to
CWP No. 1394 of 2009 -2-

decide the appeal, filed by the petitioner within a period of one month from

the date certified copy of this order is served upon the competent authority.

Petition is disposed of as such.

(PERMOD KOHLI)
JUDGE
29.1.2009
lucky