High Court Punjab-Haryana High Court

Dilpreet Singh vs State Of Punjab And Others on 27 August, 2008

Punjab-Haryana High Court
Dilpreet Singh vs State Of Punjab And Others on 27 August, 2008
CWP No.15095 of 2008                          1




IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.

                                     CWP No.15095 of 2008
                                     Date of decision: 27.8.2008

Dilpreet Singh                                    ..Petitioner

                         Versus

State of Punjab and others                        ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. B.S. Jaswal, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

The petitioner has prayed for quashing the order dated 16th

January, 2008 (Annexure P-3), vide which his application for treating

the suspension period from 24th May, 1991 to 26th March, 1997 as duty

period, has been rejected.

The petitioner while serving as a teacher in a Government

School had faced trial under Section 307 IPC, 25 of the Arms Act,

Sections 4 & 5 of the Explosive Substances Act, 1908 and Sections 3 &

4 of the Terrorist and Disruptive Activities (Prevention) Act, 1987.

Although, the charges against the petitioner were very serious.

However, the Additional Judge, Designated Court, Amritsar, vide

judgment dated 1st August, 1996, had given benefit of doubt to the

petitioner and acquitted him.

Learned counsel for the petitioner submits that as the
CWP No.15095 of 2008 2

petitioner has been acquitted, therefore, the respondents have to treat the

suspension period as duty period.

Keeping in view the fact that one rocket and one magazine

of A.K. 47 were recovered, therefore, there is no ground to grant him the

relief as prayed for.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE

August 27, 2008
‘rajpal’