Civil Writ Petition No. 10187 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Civil Writ Petition No. 10187 of 2008
Date of decision: 06.05.2009
J S Walia ........Petitioner
Versus
Central Administrative Tribunal and others .......Respondent(s)
Coram: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Ms Justice Nirmaljit Kaur
Present: Mr. Rajeev Godara, Advocate
for the petitioner
Mr. Sanjay Goyal, Advocate
for the respondents
-.-
Ashutosh Mohunta, J. (Oral)
The petitioner has prayed for quashing of the order dated
03.10.2007 (Annexure P-13) passed by the Central Administrative
Tribunal, Chandigarh Bench (Circuit at Shimla), in OA No. 142/HP/2006.
Notice of motion was issued. Thereafter, a short reply had
been filed on behalf of the respondents, wherein, a preliminary objection
has been raised that a similar case i.e. Union of India and Others v Suresh
Kumar and another (CWP No. 19743 of 2002) was filed before this Court
against the order of the Central Administrative Tribunal, Chandigarh Bench
(Circuit Bench at Shimla). The aforesaid case was decided by the Circuit
Bench at Shimla. This Court vide order dated 18.11.2003, had ordered the
return of the writ petition to the petitioner, for presentation in an
appropriate Court. The order passed by this Court in the aforesaid writ
Civil Writ Petition No. 10187 of 2008 2
petition, is reproduced hereunder:-
“Present: Mr. Sanjay Goyal, Advocate CGSAC,
for petitionersMr. B B Sharma, advocate and Mr. M M
Vats, Advocates, for respondent No. 1
-.-
We are of the considered opinion that this
writ petition would have to be returned to the petitioners
to be presented in the court of appropriate jurisdiction
i.e. High Court of Himachal Pradesh.
Office is directed to return the petition to
the petitioner for presentation in the appropriate Court.
Sd/- S S Nijjar,J
Sd/-S S Grewal,J
November 18, 2003″
As the present case has also been decided by the Central
Administrative Tribunal Chandigarh Bench (Circuit at Shimla), therefore,
we deem it proper to order that the writ petition be returned to the
petitioner for presentation before the High Court of Himachal Pradesh,
which is an appropriate Court having jurisdiction in the matter.
The present writ petition stands disposed of accordingly.
[Ashutosh Mohunta]
Judge
[Nirmaljit Kaur]
Judge
May 06, 2009
mohan