High Court Punjab-Haryana High Court

Om Parkash Pandey vs State Of Haryana & Others on 5 February, 2009

Punjab-Haryana High Court
Om Parkash Pandey vs State Of Haryana & Others on 5 February, 2009
        IN THE PUNJAB AND HARYANA HIGH COURT
                     AT CHANDIGARH

                                 CWP No.1865 of 2009
                                 Date of decision: February 5, 2009

Om Parkash Pandey                                     ... Petitioner

                             Versus

State of Haryana & others                             ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present :   Mr. Virender Kumar, Advocate
            for the petitioner.

                       ***

1. Whether Reporters of Local Newspapers 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?

AJAY TEWARI, J.(Oral)

In this writ petition, the petitioner has challenged the

order dated 26.09.2008, whereby certain recoveries amounting to

Rs.1,27,805/- from gratuity and leave encashment have been made

from him in pursuance of punishment order Annexure P-5.

Learned counsel for the petitioner has stated that these

recoveries can not be made from these accounts. It is not disputed

that against this punishment order a civil suit is pending before the

learned Civil Court. In the circumstances, learned counsel for the

petitioner prays for withdrawal of this writ petition with liberty to

challenge this action in the pending civil suit.

Allowed as prayed.

Consequently, this writ petition is dismissed as

withdrawn with the aforesaid liberty.

February 05, 2009                                  ( AJAY TEWARI )
sonia                                                    JUDGE