IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP. No. 12145 of 2009
Date of Decision: 12.8.2009.
Dalbir Singh and others --Petitioners
Versus
State of Haryana and others --Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. R.N. Sharma, Advocate for the petitioners.
***
PERMOD KOHLI.J (ORAL)
Notice of motion.
Mr. R.S. Kundu, Addl. A.G., Haryana has been asked to accept
notice on behalf of respondents no.1 to 3.
Some of the petitioners are elected members of Gram
Panchayat village Chhatar, Tehsil & District Jind. Respondent no.4 was
elected as the Sarpanch of the said village. Certain complaints have been
made against respondent no.4 for misuse of the funds and other acts of
misconduct. The grievance of the petitioners is that despite various
representations and also a legal notice dated 7.1.2009 (Annexure P-4), no
action has been initiated against respondent no.4. The petitioners have
accordingly filed this petition seeking a Mandamus for initiating action
against respondent no.4.
In view of the prayer made, this petition is disposed of with a
direction to respondent no.3 to examine the legal notice, served by the
petitioners and proceed in accordance with law and take a final decision,
preferably within a period of four months.
(PERMOD KOHLI)
JUDGE
12.8.2009
lucky