IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 17834 of 2001
DATE OF DECISION : MARCH 17, 2009
JAGDISH CHANDER
....... PETITIONER(S)
VERSUS
STATE OF HARYANA & ORS.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: None for the petitioner(s).
Mr. Anjum Ahmad, Addl.AG, Haryana.
Mr. Dhiraj Chawla, Advocate, for Confed.
AJAI LAMBA, J. (Oral)
This Civil Writ Petition under Articles 226/227 of the
Constitution of India prays for issuance of a writ in the nature of mandamus
seeking directions to the respondents not to retrench the petitioner from the
post of Salesman.
Detailed facts are not required to be considered.
The Haryana State Federation of Consumers’ Cooperative
Wholesale Stores Limited (for short ‘Confed’) had suffered losses. A large
number of Salesmen were surplus and, therefore, had to be retrenched.
Civil Writ Petition No. 17834 of 2001 2
Hence the present writ petition.
At the time of admission of the case, no stay was granted, as
is evident from order dated 8.11.2001.
Learned counsel for the respondent-Confed states that
petitioner-Jagdish Chander was retrenched, however, has been adjusted on
an alternate post as Clerk in the Haryana Vidyut Prasaran Nigam Limited.
In view of the statement made on behalf of the respondent-
Confed, this petition is rendered infructuous and is disposed of as such.
March 17, 2009 ( AJAI LAMBA ) Kang JUDGE