High Court Punjab-Haryana High Court

Tek Chand vs State Of Haryana And Others on 7 October, 2009

Punjab-Haryana High Court
Tek Chand vs State Of Haryana And Others on 7 October, 2009
CWP No.20509 of 2008                                -1 -


     In the High Court of Punjab and Haryana at Chandigarh.


                              Date of decision: 07.10.2009.


Tek Chand                                        ... Petitioner


Versus

State of Haryana and others                      ... Respondents

CORAM: HON’BLE MR. JUSTICE PERMOD KOHLI

Present: Mr.Puneet Bali, Advocate, for the petitioner.

Mr.SS Goripuria, DAG, Haryana, for the respondents.

PERMOD KOHLI, J. (Oral):

This petition has been directed against the order dated

03.12.2008 (Annexure P-9) whereby the prayer for interim relief has

been rejected by the Financial Commissioner and Principal Secretary to

Government, Haryana, Development and Panchayat Department,

Chandigarh, in the appeal filed by the petitioner against the order

dated 21.11.2008 passed by the Deputy Commissioner, Gurgaon,

placing the petitioner under suspension.

It is the admitted case of the parties that the appeal is still

pending. This Court vide interim order dated 05.12.2008 stayed the

suspension of the petitioner while issuing notice of motion. Since the
CWP No.20509 of 2008 -2 –

appeal against the order of suspension is pending before the Competent

Authority, it is not deemed appropriate to decide the issue in this

petition at this stage.

In view of the above circumstances, this petition is

disposed of with a direction to the Appellate Authority to decide the

appeal within a period of three months from today and till then the

interim direction passed by this Court on 05.12.2008 shall remain in

operation.



07.10.2009.                             (PERMOD KOHLI)
BLS                                         JUDGE