High Court Punjab-Haryana High Court

Uma Rani Walia vs The State Of Haryana And Another on 22 May, 2009

Punjab-Haryana High Court
Uma Rani Walia vs The State Of Haryana And Another on 22 May, 2009
C.W.P No. 9730 of 2008                                     ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH



                                      C.W.P No. 9730 of 2008 (O&M)
                                      Date of decision : May 22, 2009


Uma Rani Walia,

                                            ...... Petitioner (s)

                         v.

The State of Haryana and another,
                                            ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Sushil Jain, Advocate
for the petitioner.

Mr. H.S.Sra, Addl.A.G Haryana
for the respondents.

***

1. Whether Reporters of Local Newspapers 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 (Oral)

C.M No.9224 of 2009

C.M is allowed and the replication is taken on record.

C.W.P No.9730 of 2008

The petitioner has challenged the charge sheet dated 13.5.2008

(Annexure P-11).

Counsel for the petitioner has argued that this charge sheet has

been issued only to stall the case of the petitioner for promotion. The

petitioner is to retire on 31.5.2009 and by this device the respondents have
C.W.P No. 9730 of 2008 ::2::

managed to stall her hard earned promotion.

Counsel for the respondents has denied the allegation that there

is any malicious attempt to stall the promotion of the petitioner. He has very

fairly stated that in case the petitioner is exonerated in the inquiry, she will

get the benefit of promotion if she is otherwise entitled for the same.

In this view of the matter, there is no occasion for this Court to

go into the aspect of mala fide or otherwise of the charge sheet.

Consequently, this writ petition is dismissed with, however, no order as to

costs.

                                          ( AJAY TEWARI            )
May      22, 2009.                             JUDGE
`kk'