High Court Punjab-Haryana High Court

Ramesh Kumar vs State Of Haryana & Others on 17 April, 2009

Punjab-Haryana High Court
Ramesh Kumar vs State Of Haryana & Others on 17 April, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                   Civil Writ Petition No.4909 of 2009
                                          Date of Decision: April 17, 2009


Ramesh Kumar
                                                           .....PETITIONER(S)

                                   VERSUS


State of Haryana & Others
                                                          .....RESPONDENT(S)
                               .      .        .


CORAM:               HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -           Mr. Ashok Bhardwaj,                  Advocate,       for
                     the petitioner.

Mr. Sunil Nehra, Assistant Advocate
General, Haryana.

                               .      .        .

AJAI LAMBA, J (Oral)

                     Learned       counsel          for    the    petitioner

restricts the claim of the petitioner to expeditious

conclusion of enquiry.

Vide Annexure P-2 dated 28.1.2009, the

Assistant Registrar, Cooperative Societies, Jind

issued show cause notice to the petitioner while

detailing certain irregularities and asking the

petitioner to send reply within 15 days of the

notice. The petitioner replied vide Annexure P-3.

Contention of learned counsel for the

petitioner is that the petitioner is entitled to

expeditious disposal of the matter in view of the
CWP No.4909 of 2009 [2]

fact that the petitioner was elected by way of

democratic process and the term of the petitioner is

limited by time i.e. 5 years.

Considering the totality of facts and

circumstances of the case, it is directed that the

enquiry proceedings would be concluded by the

respondents within three months of receipt of

certified copy of the order.

The petition is disposed of in the

above terms.



                                                       (AJAI LAMBA)
April 17, 2009                                            JUDGE
avin