High Court Punjab-Haryana High Court

Sh. Rameshwar Dass Son Of Sh. … vs The Director on 10 September, 2009

Punjab-Haryana High Court
Sh. Rameshwar Dass Son Of Sh. … vs The Director on 10 September, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                      CWP. No. 14165 of 2009
                                      Date of Decision: 10.9.2009.

Sh. Rameshwar Dass son of Sh. Prahlad                    --Petitioner

                            Versus

The Director, Panchayat, Haryana and others              --Respondents

CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-     Mr. Bhag Singh, Advocate for the petitioner.

              ***

PERMOD KOHLI.J (ORAL)

Notice of motion.

Mr. Suresh Monga, Sr. DAG, Haryana has been asked to accept
notice on behalf of the respondent-State.

The petitioner has filed this petition seeking a direction to
respondents no.1 & 2 to take action against the Sarpanch of Gram
Panchayat village Jatwar, Tehsil Naraingarh, Distt. Ambala and the BDPO
of Shahzadpur. It is alleged that the Sarpanch has committed misconduct in
disbursement of old age/widow pension. Complaints have been lodged in
this regard. However, no action has been taken against the Sarpanch or the
BDPO till date. The petitioner has also made a representation/complaint
dated 23.6.2009 (Annexure P-9) to the respondent no.2 but no action has
been initiated till date.

Learned counsel for the petitioner submits that the petitioner
will be satisfied, if, respondent no.2 is directed to consider the
representation/complaint of the petitioner, referred to above.

In view of the above, this petition is disposed of with a
direction to respondent no.2 to examine the representation/complaint and
proceed according to law.

(PERMOD KOHLI)
JUDGE
10.9.2009
lucky