High Court Punjab-Haryana High Court

S.S. Negi vs Haryana Warehousing Corporation on 28 July, 2009

Punjab-Haryana High Court
S.S. Negi vs Haryana Warehousing Corporation on 28 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 11110 of 2009
                                         DATE OF DECISION : 28.07.2009

S.S. Negi

                                                            .... PETITIONER

                                   Versus

Haryana Warehousing Corporation, Panchkula

                                                         ..... RESPONDENT


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


Present:    Lt. Col. Naresh Ghai (retd.), Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who has retired from the services of the Haryana

Warehousing Corporation, as Manager (S&T) on 31.7.2004, on attaining the

age of superannuation, has filed the instant petition for issuing direction to

withdraw the order dated 24.9.203 (Annexure P-2), whereby he was

reverted from Manager (S&T) to Senior Divisional Manager. The said order

was passed during the pendency of the departmental enquiry,

It is the case of the petitioner that in the departmental enquiry,

the petitioner has been exonerated and throughout the service, his service

record is good and he was reverted only on the ground that the departmental

proceedings were initiated against him. After the decision of the

departmental enquiry, the petitioner filed a representation dated 8.5.2009,
CWP No. 11110 of 2009 -2-

copy of which has been annexed as Annexure P-9, requesting the

respondent to withdraw the order of his reversion, but neither the said

representation has been considered nor the impugned reversion order has

been withdrawn. Counsel for the petitioner states that at this stage, the

petitioner will be satisfied if a direction is issued to the respondent to

consider the said representation.

In view of the above, without issuing notice of motion as it will

un-necessary delay the matter, this petition is disposed of with a direction to

the respondent to consider and decide the representation dated 8.6.2009

(Annexure P-9) made by the petitioner, expeditiously and preferably within

a period of three months.

July 28, 2009                              ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE