IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 4736 of 2009
Date of Decision: March 25, 2009
Suresh Kumar ...... Petitioner
Versus
State of Haryana and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. R.K.Handa, Advocate
for the petitioner.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
The petitioner has challenged the show cause notice on the
ground that there were certain irregularities in the inquiry proceedings.
After arguing for sometime learned counsel for the petitioner
could not deny that the pleas he is now seeking to raise could well be taken
in the reply to the show cause notice. The only apprehension of learned
counsel for the petitioner is that the disciplinary authority may not consider
these objections. I see no reason for this apprehension. It would be
incumbent upon the disciplinary authority to consider all pleas which the
petitioner may take in response to the show cause notice.
Consequently this writ petition is dismissed as being premature.
(AJAY TEWARI)
JUDGE
March 25, 2009
sunita