High Court Punjab-Haryana High Court

Inderjit Singh Butter vs State Of Punjab & Ors on 26 October, 2009

Punjab-Haryana High Court
Inderjit Singh Butter vs State Of Punjab & Ors on 26 October, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.




                                        Civil Writ Petition No. 5673 of 2009

                               DATE OF DECISION : OCTOBER 26, 2009




INDERJIT SINGH BUTTER

                                                       ....... PETITIONER(S)

                                  VERSUS

STATE OF PUNJAB & ORS.

                                                       .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. JP SHarma, Advocate, for the petitioner(s).
         Mr. BS Chahal, DAG, Punjab.




AJAI LAMBA, J. (Oral)

This petition under Articles 226/227 of the Constitution of

India has been filed praying for issuance of a writ in the nature of certiorari

quashing order of suspension dated 4.2.2008 (Annexure P-3). Further

prayer made is for issuance of a writ in the nature of mandamus directing

the respondents to reinstate the petitioner.

Essentially, learned counsel for the petitioner contends that

despite lapse of 22 months after registration of the FIR against the
Civil Writ Petition No. 5673 of 2009 2

petitioner under the provisions of the Prevention of Corruption Act, 1988,

the Vigilance Department has failed to file the report under Section 173 of

the Code of Criminal Procedure against the petitioner.

Learned counsel for the petitioner further states that the

petitioner has been under suspension for considerable period. The

respondents are not taking any decision in regard to reinstatement or

otherwise of the petitioner. The respondents cannot keep the position

fluid in regard to the services of the petitioner, pending criminal

proceedings, particularly in view of the fact that no departmental

proceedings have been initiated.

At this stage, it would be wholly inappropriate to quash the

order of suspension. The petitioner, however, is entitled to a decision in

regard to the claim made in the petition and in representation dated

7.8.2008 (Annexure P-8).

This petition is, accordingly, disposed of with directions to

respondents No.2 and 3 to take a decision in regard to suspension of the

petitioner in the context of the rules and circular(s) issued by the State of

Punjab and pass appropriate orders within 3 months of receipt of certified

copy of this order.

October 26, 2009                                          ( AJAI LAMBA )
Kang                                                              JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?