High Court Punjab-Haryana High Court

Santokh Singh vs Food Corporation Of India And … on 11 May, 2009

Punjab-Haryana High Court
Santokh Singh vs Food Corporation Of India And … on 11 May, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                    C.W.P. No. 7034 of 2009
                                          DATE OF DECISION : 11.05.2009

Santokh Singh

                                                             .... PETITIONER

                                    Versus

Food Corporation of India and others

                                                         ..... RESPONDENTS


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


Present:     Mr. G.S. Bal, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who was working as Assistant Manager (Quality

Control) in the Food Corporation of India, has filed the instant petition for

quashing the order of penalty dated 27.12.2005 (Annexure P-8), whereby he

has been compulsorily retired from service and recovery of Rs. 5.00 lacs has

been ordered to be effected from him for causing loss to the respondent

Corporation. The petitioner has also challenged the order dated 22.10.2008

(Annexure P-11), passed by the Appellate Authority.

Concededly, against the aforesaid impugned orders, passed by

the punishing authority as well as the appellate authority, the petitioner has

already filed a review petition under Regulation 72 of the FCI (Staff)

Regulations, 1971. The said review petition is still pending. It is the case of
CWP No. 7034 of 2009 -2-

the petitioner that the respondent Corporation has filed a suit for recovery of

the aforesaid penalty amount, therefore, he has filed the instant petition.

During the course of arguments, learned counsel for the

petitioner states that at this stage, the petitioner would be satisfied if the

reviewing authority is directed to decide the review petition within

stipulated time.

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

respondent No.2, the reviewing authority, to consider and decide the review

petition, filed by the petitioner, in accordance with law, expeditiously and

preferably within a period of three months from today.

May 11, 2009                                ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE