High Court Punjab-Haryana High Court

Asi Gurnam Singh vs State Of Punjab And Others on 22 April, 2009

Punjab-Haryana High Court
Asi Gurnam Singh vs State Of Punjab And Others on 22 April, 2009
        In the High Court of Punjab and Haryana, Chandigarh

                     C.W.P. No. 15227 of 2003

                  Date of Decision: April 22, 2009

ASI Gurnam Singh

                                                          ...Petitioner

                               Versus

State of Punjab and others

                                                       ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

Present:    Mr. Yogesh Putney, Advocate,
            for the petitioner.

            Ms. Sudeepti Sharma, DAG, Punjab,
            for the respondents.

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.

The prayer made by the petitioner in the instant petition

is for quashing order dated 30.7.2003 (P-13), whereby the pay of the

petitioner has been reduced with retrospective effect and recovery has

been ordered to be effected from 1993.

2. Mr. Yogesh Putney, learned counsel for the petitioner

has at the outset stated that the issue raised by the petitioner in the

instant petition was also decided by a Division Bench of this Court in
C.W.P. No. 15227 of 2003 2

the case of ASI Amrik Singh v. State of Punjab and others (CWP

No. 15762 of 2003, decided on 5.12.2003, Annexure MA-1).

According to the view taken by the Division Bench, the determination

of the scale of pay was upheld, however, recovery sought to be

effected from similar petitioners was quashed. The order passed by

the Division Bench was challenged in S.L.P. Nos. 10273-10286 of

2004, which were also dismissed (Annexure MA-2). The aforesaid

factual position could not be controverted by the learned State

counsel.

3. In view of the above, the reduction of pay of the

petitioner as per the impugned order is upheld and the respondents

are restrained from effecting any recovery as was ordered in C.W.P.

No. 15762 of 2003 (supra).

4. The writ petition stands disposed of in the above terms.





                                                (M.M. KUMAR)
April 22, 2009                                      JUDGE
Pkapoor