High Court Punjab-Haryana High Court

Rajesh Kumar vs State Of Haryana & Others on 23 August, 2011

Punjab-Haryana High Court
Rajesh Kumar vs State Of Haryana & Others on 23 August, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.5329 of 2011
                         Date of Decision: August 23, 2011

Rajesh Kumar
                                                         ...Petitioner

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers 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?


Present:    Mr.Vivek Singla, Advocate,
            for Mr.B.S.Saroha, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The punishment imposed on the petitioner for stoppage of
increment was commuted to censure. The petitioner, therefore,
claimed the amount which had been deducted on account of
stoppage of increment. The petitioner has served a legal notice, but
the amount has not been refunded so far.

Without going into the merits of the controversy, the
present writ petition is disposed of with a direction to the respondents
to decide the legal notice served by the petitioner within a period of
three months from the date of receipt of copy of this order.

August 23, 2011                                   ( RANJIT SINGH )
ramesh                                                 JUDGE