IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No. 2279 of 2009
DATE OF DECISION: February 12, 2009
Smt. Ishwanti Devi .........PETITIONER(S)
VERSUS
State of Haryana and Others ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. Harkesh Muneja, Advocate,
Advocate, for the petitioner.
AJAI LAMBA, J. (ORAL)
It is brought out that Deputy Commissioner Panipat ordered
suspension of the petitioner from the post of Sarpanch and also directed
regular enquiry to be conducted. Order was challenged by the petitioner in
appeal. Financial Commissioner and Principal Secretary to Govt. of
Haryana, Development and Panchayats Department allowed the appeal in
regard to suspension of the petitioner. Order of the Deputy Commissioner
in that regard having been set aside, the petitioner was reinstated.
Learned counsel for the petitioner contends that effect of the order
passed by the appellate authority would be that even regular enquiry cannot
be conducted.
I am not convinced with the argument. Order passed in appeal
dated 28.02.2006 Annexure P-7 is explicit that it confines itself to
suspension part of the order.
C.W.P. No. 2279 of 2009 -2-
Learned counsel for the petitioner prays for withdrawal of the
petition to enable him to file a better petition with complete particulars
alongwith the regular enquiry report.
Dismissed as withdrawn with liberty as prayed for.
12.02.2009 (AJAI LAMBA) shivani JUDGE