IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.17946 of 2008
DATE OF DECISION: October 17, 2008
JASWANT SINGH ...PETITIONER
VERSUS
STATE OF PUNJAB & OTHERS ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. S.K. ARORA, ADVOCATE FOR THE PETITIONER.
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioner claims benefit of earned leave of 114 days in
view of Rule 8.117 of the Punjab Civil Services Rule Vol.I Part I. For this
relief the petitioner has also submitted a representation (Annexure P-12)
which has not been decided so far.
After hearing learned counsel for the petitioner, we dispose of
this writ petition with a direction to respondent No.1 to decide the
representation (Annexure P-12) within a period of three months from the
date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
October 17, 2008 (RAJAN GUPTA)
Gulati JUDGE