High Court Punjab-Haryana High Court

Navneet Bansal vs State Of Punjab Etc on 10 December, 2008

Punjab-Haryana High Court
Navneet Bansal vs State Of Punjab Etc on 10 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CASE NO.: CWP No.1802 of 2008

                                DATE OF DECISION: December 10, 2008


NAVNEET BANSAL                                          ...PETITIONER

                                 VERSUS

STATE OF PUNJAB ETC.                                    ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. M.K. SINGLA, ADVOCATE FOR THE PETITIONER.

MR. B.S. CHAHAL, DAG, PUNJAB.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner has prayed for quashing the letter dated

27.7.2007 (Annexure P-1) vide which respondent No.6 has directed the

Headmaster of Govt. High School Kular Khurd, Tehsil Sangrur to effect

recovery of the excess amount made to the petitioner.

Counsel for the petitioner submits that there was no mis-

representation on part of the petitioner at that time when increments were

granted to him and hence no recovery can be effected from the petitioner.

On the other other hand, learned State counsel submits that the

petitioner has himself given in writing that recovery may be effected from

him in easy installments. Copy of the letter written by the petitioner is

annexed as Annexure R-2/1 and R-2/2. Counsel for the State further

submits that the petitioner has been charge-sheeted alongwith the

Headmaster, respondent No.6 for making entries in his own record for the

grant of increments.

CWP No.1802 of 2008 -2-

In view of the aforementioned facts, we find no ground to

quash the order Annexure P-1 and accordingly the writ petition is

dismissed.



                                     (ASHUTOSH MOHUNTA)
                                           JUDGE



December 10, 2008                          (RAJAN GUPTA)
Gulati                                       JUDGE