C.W.P. No.21437 of 2008 -1-
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
HARYANA AT CHANDIGARH
C.W.P. No.21437 of 2008
Date of Decision:22.12.2008
Subhash ............... Petitioner
Versus
State of Haryana and others ............Respondents
CORAM: HON'BLE MR. JUSTICE M.M. KUMAR
HON'BLE MR. JUSTICE K. KANNAN
Present: Mr. V.K. Vashishta, Advocate
for the petitioners.
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?
M.M. KUMAR J.
****
This petition has been filed under Article 226/227 of the
Constitution of India praying for issuance of a writ in the nature of
mandamus directing respondents to grant the consequential benefits of
continuity of service to the petitioner for the purpose of length of service
without back-wages on the reinstatement in service i.e. from the date of
relieving till the date of rejoining and also directing the respondents to re-
appoint the petitioner as has been done in other cases of the similarly
situated persons.
The petitioner has rendered service for 89 days in the year 1997.
He has filed this petition for reinstatement. There is no right which has
accrued to the petitioner for making such a prayer.
This writ petition is wholly without merit. Dismissed.
(M.M. KUMAR)
JUDGE
(K. KANNAN)
JUDGE
December 22, 2008
Pankaj*