IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P.No.6543 of 2011
Date of decision : 19.4.2011
Dharambir Singh
....Petitioner
Versus
State of Haryana and others
...Respondents
CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
....
Present : Mr.Arun Bansal, Advocate
for the petitioner.
.....
MAHESH GROVER, J.
The petitioner has impugned the order of compulsory
retirement which has been passed at the age of 55 years.
Learned counsel for the petitioner contends that his service
record is good and he fulfills the criteria of 70% good reports.
However, a perusal of the record reveals that the petitioner is having
his integrity doubtful in the reports for the years 1999-2000. It is
settled law that once a person acquires a report which reflects on his
integrity, the employer is very well within his right to retire such a
person on attaining the age of 55 years upon which a review for
retention in service is the required mandate of the statute. The
petitioner having earned integrity doubtful was, therefore, rightly
retired from service.
C.W.P.No.6543 of 2011 -2-
No ground to interfere.
Dismissed.
19.4.2011 (MAHESH GROVER)
JUDGE
dss