High Court Punjab-Haryana High Court

Ranjit Singh vs Chairman on 27 November, 2008

Punjab-Haryana High Court
Ranjit Singh vs Chairman on 27 November, 2008
CWP No.20092 of 2008                1




    IN THE HIGH COURT FOR THE STATES OF PUNJAB &
              HARYANA AT CHANDIGARH.


                                        CWP No.20092 of 2008
                                        Date of decision: 27.11.2008

Ranjit Singh                                        ..Petitioner

                           Versus

Chairman, Punjab State Civil Supplies
Corporation Limited and others                      ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. R.S. Manhas, Advocate, for the petitioner.

Ashutosh Mohunta, J. (oral)

Learned counsel for the petitioner contends that the

petitioner has filed an appeal for quashing the order (Annexure P-6),

which is pending before respondent No.1 and despite specific orders

passed by this Court vide Annexure P-10, neither the appeal filed by the

petitioner nor application for stay has been decided by the competent

authority. He submits that the respondents are recovering 40% of the

amount from the salary of the petitioner. The counsel prays that during

the pendency of the appeal no recovery is to be effected from the

petitioner.

After hearing learned counsel for the petitioner, we dispose

of this writ petition with a direction to respondent No.1 to decide the
CWP No.20092 of 2008 2

appeal filed by the petitioner within two months from the date of receipt

of certified copy of this order. In case the petitioner’s appeal is

accepted, whatever amount is recovered from the petitioner, the same be

refunded back to him alongwith interest @ 6% per annum.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
November 27, 2008
‘rajpal’