IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.10638 of 2009
DATE OF DECISION: JULY 29, 2009
Passa Singh
.....PETITIONER
Versus
Food Corporation of India and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.Amit Aggarwal, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner has filed this petition for issuing direction to the
respondents to decide various appeals alleged to have been filed by the
petitioner against the penalty orders passed by the respondent.
Undisputedly, the respondent-Corporation has filed a civil suit
for recovery against the petitioner on the basis of various penalty orders
passed against the petitioner. In the plaint, it has been stated that those
orders have become final as no appeal or review applications are pending.
The petitioner being defendant in the said suit can controvert the said
averments and allege that various appeals filed by him against those penalty
orders are still pending. In view of the fact that dispute of the recovery
amount on the basis of the penalty orders is pending before the Civil Court,
where the petitioner is pressing for not to recover the amount without
deciding his appeals, I am not inclined to entertain this petition under
Article 226 of the Constitution of India for issuing the aforesaid direction
C.W.P. No.10638 of 2009 -2-
in exercise of the writ jurisdiction of this Court.
Dismissed.
However, it will be open for the petitioner to press his defence
not to recover the amount in question till the decision of his appeals, before
the Civil Court.
July 29, 2009 (SATISH KUMAR MITTAL) vkg JUDGE