IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA, CHANDIGARH
C.M.No.25633-CII of 2008 and
C.R.No.6930 of 2008
Date of order : 5.2.2009
Jasvir Singh
......Petitioner(s)
Versus
State of Punjab and others
...Respondent(s)
CORAM: HON'BLE MR. JUSTICE JASWANT SINGH Present: Mr. S.K. Chawla, Advocate for the petitioner. JASWANT SINGH,J(ORAL) C.M.No.25633-CII of 2008
Application is allowed. Exemption from filing certified copies
of Annexures P.1 to P.4 is granted and photo copies of Annexures P.1 to P.4
are taken on record.
C.R.No.6930 of 2008
Present revision petition has been filed by the petitioner under
Article 227 of the Constitution of India challenging order dated 4.4.2008
(Annexure P.2) passed by the learned Addl. Civil Judge(Sr. Division),
Faridkot whereby an execution application filed by the petitioner-decree
holder seeking the execution of the judgment and decree dated 27.5.1997
(Annexure P.1) has been dismissed.
Petitioner, who was a Constable in the Punjab Police, had filed
a suit for declaration of termination order dated 22.1.1994 to be illegal and
unlawful along with relief for reinstatement in service with salary on the
ground that the inquiry had not been properly conducted. The said suit was
decreed on 27.5.1997 on technical grounds and the defendants-judgment
debtors i.e State of Punjab etc were given liberty to initiate fresh inquiry on
C.R.No.6930 of 2008 #2#
the same set of accusation within six months from the date of order and
conclude the same in the succeeding three months.
It appears that in pursuance of the liberty given, a fresh inquiry
was held by the judgment debtors and the order dated 28.1.2002 was passed
thus terminating the services of the petitioner in the light of the same.
Learned Executing Court has dismissed the execution application vide the
impugned order dated 4.4.2008.
I find no ground to interfere with the same.
Dismissed in limine.
February 05, 2009 ( JASWANT SINGH ) manoj JUDGE