IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 9928 of 2009
DATE OF DECISION : 09.07.2009
Surinder Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Shivoy Dhir, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who was working as Assistant Line Man in the
Punjab State Electricity Board and was placed under suspension during the
pendency of enquiry, has filed the instant petition for quashing of the charge
sheet pending against him.
Concededly, after the charge sheet, enquiry has also been
completed and the Enquiry Officer has submitted the report, which is
pending before the punishing authority for consideration.
In view of the aforesaid fact, at this stage, this Court is not
inclined to entertain this petition. Faced with this situation, counsel for the
petitioner states that the petitioner may be permitted to withdraw this
petition with liberty to raise all the points, which have been raised in this
CWP No. 9928 of 2009 -2-
petition, before the disciplinary authority.
Dismissed as withdrawn with the aforesaid liberty.
July 09, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE