High Court Punjab-Haryana High Court

Narain Singh vs The State Of Haryana & Others on 3 August, 2011

Punjab-Haryana High Court
Narain Singh vs The State Of Haryana & Others on 3 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.13876 of 2011
                         Date of Decision: August 03, 2011

Narain Singh
                                                         ...Petitioner

                                 Versus

The State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present:    Mr.Jagbir Malik, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner remained absent from duty after submitting
a leave application. He was treated as absent and was proceeded
against. After holding regular enquiry, the petitioner has been
imposed a penalty of stoppage of one increment with temporary
effect.

The aspect that the petitioner had submitted an
application for leave was not considered is not the valid argument,
which can justify the absence of the petitioner. I am, thus, not
inclined to invoke extra-ordinary writ jurisdiction of this court. If the
petitioner has any grievance against non-release of D.A.bills, he may
pursue his remedy with the department.

Dismissed.

August 03, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE