Punjab-Haryana High Court
Ved Parkash Sehtiya vs The Managing Director on 30 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.4937 of 2009
DATE OF DECISION: MARCH 30, 2009
Ved Parkash Sehtiya
.....PETITIONER
Versus
The Managing Director, MARKFED
and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Petitioner in person.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner has filed this petition for quashing the order of
his dismissal dated 6.3.1986 with a further prayer for issuing direction to the
respondents for releasing the salary of the petitioner for the month of July,
1983 and subsistence allowance from 15.7.1983 to 31.10.1983.
After hearing the petitioner in person and keeping in view the
delay and laches, I do not find any ground to entertain this petition at this
stage.
Dismissed.
March 30, 2009 (SATISH KUMAR MITTAL) vkg JUDGE