High Court Punjab-Haryana High Court

Rajinder Singh vs Punjab State Electricity Board on 20 October, 2009

Punjab-Haryana High Court
Rajinder Singh vs Punjab State Electricity Board on 20 October, 2009
Civil Writ Petition No.18957 of 2008                        -1-


     IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                             Civil Writ Petition No.18957 of 2008
                             Decided on : 20-10-2009


Rajinder Singh
                                                   .... Petitioner

                        VERSUS


Punjab State Electricity Board, Patiala & others

                                                   .... Respondents


CORAM:- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL.

Present:-   Mr. Dharam Pal, Advocate,
            for the petitioner.

            Mr. H.S. Grewal, Advocate,
            for the respondents.


SATISH KUMAR MITTAL, J (Oral).

            The petitioner, who is working on the post of L.D.C. in

the office of Punjab State Electricity Board, has filed the instant

petition for quashing order dated 20.5.2008 (Annexure P-3),

whereby a recovery has been ordered against him on account of

withdrawal of annual increments due to non-passing of the

typing/computer test.

            Undisputedly,    the    petitioner     has    successfully

completed    the computer basics course as per the document

Annexure P-2.

             Learned counsel for the respondents has placed on
 Civil Writ Petition No.18957 of 2008                                -2-


record a copy of the subsequent circular dated 7.7.2009 issued by

the respondent-Board, whereby another opportunity has been

provided      to   those    employees,        who    have   not    clear   the

typing/computer test, to clear the same within six months and till

then, this has been ordered that no recovery can be effected from

them.

               In view of above, learned counsel for the respondents

states      that   since   the   petitioner    has   already      passed   the

typing/computer test, no recovery can be effected from him and the

same will not be recovered from him in future also.

               In view the said statement made by counsel for the

respondents, learned counsel for the petitioner does not press this

petition.

               Dismissed as not pressed.



20th October, 2009.                           (SATISH KUMAR MITTAL)
Monika                                                JUDGE
 Civil Writ Petition No.18957 of 2008                      -3-


                     C.M. No.2024 of 2009 in
                     CWP No.1638 of 2009

Present:-   None for the petitioner.

            Mr. Narender Hooda, Advocate, and
            Mr. Parveen Gupta, Advocate,
            for the respondents.
                       ***

The filing of certified copies of Annexures P/1 to P/5 is

exempted and photo copies/true-typed copies of the same are

taken on record.

C.M. stands disposed of.

7th October, 2009. (SATISH KUMAR MITTAL)
Monika JUDGE