High Court Punjab-Haryana High Court

Banarsi Das vs The State Of Haryana And Others on 16 September, 2008

Punjab-Haryana High Court
Banarsi Das vs The State Of Haryana And Others on 16 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 16425 of 2008
                                          DATE OF DECISION : 16.09.2008

Banarsi Das
                                                             .... PETITIONER

                                    Versus

The State of Haryana and others

                                                         ..... RESPONDENTS

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


Present:      Mr. Rajnish Narula, Advocate, for
              Mr. Pritam Saini, Advocate,
              for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has made complaint against respondent No.4 –

Sarpanch of Gram Panchayat, Village Salempur Khaddar, Tehsil

Chhachhrauli, District Yamunanagar, has filed this petition under Article

226/227 of the Constitution of India for issuing direction to respondent

No.3 to conclude the inquiry against respondent No.4, which is pending

since 17.9.2007.

After hearing counsel for the petitioner and going through the

contents of the petition, without issuing notice of motion, as it will delay the

matter, we dispose of this writ petition with a direction to respondent No.3

to decide the inquiry pending before him against respondent No.4 in the
CWP No. 16425 of 2008 -2-

complaint filed by the petitioner, if already not decided, expeditiously,

preferably within a period of three months, in accordance with law.




                                       ( SATISH KUMAR MITTAL )
                                               JUDGE



September 16, 2008                        ( JASWANT SINGH )
ndj                                             JUDGE