IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CWP No.20828 of 2011 (O&M)
Date of Decision : 09.11.2011
Shyam Sunder ... Petitioner
versus
Union of India & others ... Respondents
CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI
HON'BLE MR. JUSTICE TEJINDER SINGH DHINDSA
Present : Mr. Sameer Sachdeva, Advocate
for the petitioner.
****
Permod Kohli, J.(Oral)
This petition is directed against the judgment dated
13.05.2011 (Annexure P-1) passed by the Central Administrative Tribunal
( in short ‘the Tribunal’), Chandigarh Bench, Chandigarh whereby the
original application filed by the petitioner with regard to the enhancement
of the age of superannuation to 65 years on the basis of guidelines issued
by the University Grants Commission has been dismissed.
We have perused the judgment of the Tribunal. The Tribunal
has dismissed the OA on the basis of Division Bench judgment of this
court passed in CWP No.9665 of 2010 titled as Prof. S.S.Bindra &
others vs. State of Punjab and others decided on 04.03.2011. It is
fairly admitted by Mr. Sachdeva that the division bench judgment relied
upon by the Tribunal is applicable on all force to the facts of this case.
In view of the above, we dismiss the present petition.
(Permod Kohli)
Judge
November 09, 2011 (Tejinder Singh Dhindsa)
sonia Judge