IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 7494 of 2009
DATE OF DECISION : 18.05.2009
Ranjit Singh
.... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Puneet Bali, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
After arguing for some time, counsel for the petitioner states
that at this stage, the petitioner may be permitted to withdraw this petition
with liberty to first approach the Chief Secretary to Government Haryana,
by making a representation raising all the points raised in this petition, to
the effect that the order dated 11.5.2009, passed by the Directorate of Rural
Development, Haryana, is contrary to the findings given by the Chief
Secretary in his order dated 12.3.2009.
Dismissed as withdrawn with the aforesaid liberty. In case in
pursuance of the order dated 11.5.2009, an FIR is registered against the
petitioner, it will also be open to him to challenge the same in appropriate
CWP No. 7494 of 2009 -2-
proceedings. If any representation to the aforesaid effect is filed by the
petitioner to the Chief Secretary to Government Haryana, it is expected that
the same will be decided expeditiously. In case, the petitioner still has any
grouse on any other ground, after the order of the Chief Secretary to
Government Haryana, it will be open for him to approach this Court again.
Dasti on payment of usual charges.
May 18, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE