CWP No.20033 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.20033 of 2008
DATE OF DECISION: November 26, 2008
MALKIAT SINGH ...PETITIONER
VERSUS
UNION OF INDIA & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. RAJEEV ANAND, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner is a retired officer from CRPF and after having
served the Department for 38 years, he is being tried through a departmental
enquiry with regard to misconduct regarding recruitment of Constables
General Duty.
Learned counsel submits that although the enquiry is going on
against the petitioner, but he has not been supplied various documents as
enumerated in the representations (Annexures P-6 to P-8). Learned counsel
submits that in the absence of documents asked for by the petitioner, he is
unable to defend himself effectively.
Notice of motion.
On asking of the Court, Ms. Bimla Sangwan, Central Govt.
Counsel accepts notice on behalf of the respondents.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.2 to supply all the
CWP No.20033 of 2008 -2-
documents as prayed for by the petitioner within a period of one month from
the date of receipt of certified copy of this order, if there is no legal
impediment in supplying the same to the petitioner.
(ASHUTOSH MOHUNTA)
JUDGE
November 26, 2008 (RAJAN GUPTA)
Gulati JUDGE