IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 142 of 2009
DATE OF DECISION: January 08, 2009
Ranjit Singh & Others .........PETITIONER(S)
VERSUS
Financial Commissioner and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Ms. J.P. Sharma, Advocate,
for the petitioners.
AJAI LAMBA, J. (ORAL)
Challenge in the petition is to order Annexure P-7 passed by
respondent no. 1. Under Order Annexure P-7 dated 25.11.2008, the order of
suspension passed by respondent no. 2 i.e. Deputy Commissioner, Karnal
has been set aside and suspension has been revoked. It is not in dispute that
regular inquiry has been ordered and is pending. During the pendency of
inquiry, respondent no. 1 has revoked the suspension.
Learned counsel for the petitioners states that the petitioners would be
satisfied if the inquiry is made time bound as the inquiry was initiated in
August 2008.
Considering the facts and circumstances of the case, the inquiry
Officer is directed to conclude the inquiry within three months of receipt of
the certified copy of the order passed by this Court.
Disposed of with the above directions.
08.01.2009 (AJAI LAMBA) shivani JUDGE