High Court Punjab-Haryana High Court

Naresh Kumar vs State Of Haryana And Others on 7 September, 2009

Punjab-Haryana High Court
Naresh Kumar vs State Of Haryana And Others on 7 September, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                CHANDIGARH


                                      Civil Writ Petition No.13921 of 2009
                                             Date of Decision: 07.09.2009



Naresh Kumar
                                                                   Petitioner
                                   Versus
State of Haryana and others
                                                                Respondents



CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH

Present:    Mr.R.S.Longia, Advocate for the petitioner

                          .....

Jasbir Singh, J. (Oral)

When counsel for the petitioner was asked to withdraw this

writ petition and file an application, under Section 482 Cr.P.C. for

directions to register an FIR against the respondents, counsel states that he

be allowed to withdraw his prayer for registration of an FIR, however, he

prayed that directions be issued to respondent Nos.1 and 3 to take action

against Sarpanch etc., who have not distributed the wheat, meant for poor

families in the village, as per Scheme Annexure P1.

During arguments, it transpires that by stating his grievance,

the petitioner has sent a representation on 7.8.2009 (P7) to respondent No.3,

which is pending undecided. Earlier thereto also, representations were sent.

In view of facts mentioned above, this writ petition is disposed

of by issuing directions to respondent No.3 to take note and decide

representation of the petitioner, by passing a speaking order and if Scheme

is not being properly implemented, necessary action be initiated against the
Civil Writ Petition No.13921 of 2009 2

culprits. It is made clear that before passing any adverse order, an

opportunity of hearing be granted to all the concerned individuals. Needful

be done within a period of two months from the date of receipt of a copy of

this order.

07.09.2009                                (Jasbir Singh)
gk                                            Judge