IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 4951 of 2009
DATE OF DECISION: MARCH 30, 2009
Hansraj
.....PETITIONER
Versus
The Punjab State Civil Supplies
Corporation and others
....RESPONDENTS
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr.I.S. Brar, Advocate,
for the petitioner.
..
SATISH KUMAR MITTAL, J. (Oral)
The petitioner has filed this petition for issuing direction to the
respondents to regularise the services of the petitioner w.e.f. 1.1.1996 as
similar relief has already been given to respondents No.4 and 5.
It is the case of the petitioner that for the afore-said relief, the
petitioner has filed a representation dated 3.1.2009 (Annexure P-3), but the
same has not been decided so far.
After hearing the counsel for the petitioner, without issuing
notice to the other side as it will unnecessarily delay the matter, this writ
petition is disposed of with a direction to respondent No.3 to consider and
decide the said representation of the petitioner, in accordance with law.
March 30, 2009 (SATISH KUMAR MITTAL) vkg JUDGE