High Court Punjab-Haryana High Court

Manjeet Bhatt & Others vs State Of Haryana & Others on 27 January, 2009

Punjab-Haryana High Court
Manjeet Bhatt & Others vs State Of Haryana & Others on 27 January, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                   AT CHANDIGARH

                              CWP No.1165 of 2009
                              Date of decision: January 27, 2009

Manjeet Bhatt & others                             ... Petitioners

                           Versus

State of Haryana & others                          ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present : Mr. V.S. Punia, Advocate
          for the petitioners.

                      ***

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)

The petitioners are aggrieved by the orders dated

09.02.2004/11.03.2004 whereby they were reinstated in service

as per their initial appointment letters but the same was treated

as fresh appointment and they were not given benefits of

continuity of service. The sole reliance of learned counsel for the

petitioners is on order dated 20.05.2008 whereby this Court

directed the respondents to decide the representation of allegedly

similarly situated employees for the said benefits.

Learned counsel for the petitioners has vehemently

urged that in this case also a representation is pending and

similar order be passed.

In my opinion, this writ petition does not deserve to

succeed. Admittedly, the order by which the petitioner are

aggrieved was passed about five years ago. Even the

representations of the petitioners have been made on 21.07.2008
CWP No.1165 of 2009 -2-

after taking the benefit of the order dated 20.05.2008. The

contention that the petitioners are making only innocuous prayer

for decision of representation also in my opinion does not cut any

ice because the fact remain that the petitioners have allowed

5 years period to elapse before raising any grouse. It cannot be

denied that in case now the petitioners are granted this benefit

(either by the department or by this Court) it would impact the

seniority of other employees who are not before this Court.

Consequently, the writ petition is dismissed. No costs.

January 27, 2009                           (AJAY TEWARI)
sonia                                          JUDGE