High Court Punjab-Haryana High Court

Neyam Pal Singh vs Chairman-Cum-Managing Director on 16 October, 2008

Punjab-Haryana High Court
Neyam Pal Singh vs Chairman-Cum-Managing Director on 16 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       CASE NO.: CWP No.2307 of 2007
                                    DATE OF DECISION: October 16, 2008

NEYAM PAL SINGH                                          ...PETITIONER
                                  VERSUS

CHAIRMAN-CUM-MANAGING DIRECTOR, FCI,                     ...RESPONDENTS

HEAD QUARTER, BARA KHAMBA LANE,
NEW DELHI AND OTHERS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: DR. SUSHIL GAUTAM, ADVOCATE FOR THE PETITIONER.

MR. K.K. GUPTA, ADVOCATE FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner has prayed for setting aside the charge-sheets as

enumerated in Annexure P-2. Counsel for respondents states that the

petitioner who was working as Assistant Grade III in the FCI was served

with 15 separate charge-sheets, the details of which have been given in

Annexure R-1. Counsel for the respondents states that after the conclusion

of departmental proceedings the petitioner has the alternative remedy of

filing appeal under the FCI Staff Regulations, 1971 and therefore, this writ

petition is not maintainable.

After hearing counsel for the parties, we relegate the petitioner

to seek his alternative remedy of filing appeal in case he has aggrieved by

any order of punishment in the 15 cases which are the subject matter of this

writ petition.

Writ petition disposed of.



                                          (ASHUTOSH MOHUNTA)
                                                JUDGE


October 16, 2008                             (RAJAN GUPTA)
Gulati                                          JUDGE