High Court Punjab-Haryana High Court

Jagjit Singh vs Punjab State Electricity Board on 10 November, 2009

Punjab-Haryana High Court
Jagjit Singh vs Punjab State Electricity Board on 10 November, 2009
               IN THE HIGH COURT OF PUNJAB AND HARYANA
                             AT CHANDIGARH

                           C.W.P. No.4698 of 2009

                           DATE OF DECISION: NOVEMBER 10, 2009

Jagjit Singh
                                                        .....PETITIONER
                                 Versus

Punjab State Electricity Board
and others
                                                       ....RESPONDENTS

CORAM:     HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
                        ---

Present:       Mr.Harinder Sharma, Advocate,
               for the petitioner.

               Mr. Sukhbir Singh, Advocate,
               for the respondents.
                      ..

SATISH KUMAR MITTAL, J. (Oral)

The petitioner, who is working as LDC in the respondent-
Board, has filed the instant petition under Article 226 of the Constitution of
India for quashing the order dated 16.3.2009 (Annexure P2) whereby
respondent No.3 has ordered to recover an amount of Rs.1,33,315/- on
withdrawal of the annual increments, which was withdrawn on the ground
that the petitioner has not cleared the typing test as per the requirement of
the respondent-Board.

In the written statement, it has been stated by the respondents
that vide Circular dated 7.7.2009 the respondent-Board has given one more
chance to all those employees who have not cleared the typing test, and if
they clear the typing test within six months, then no recovery will be
effected from them and they will also be released the increments, which
were earlier stopped.

In view of the aforesaid stand taken by the respondents in the
written statement, at this stage the petition has become infructuous and the
same is dismissed as such.

November 10, 2009                              (SATISH KUMAR MITTAL)
vkg                                                    JUDGE