High Court Punjab-Haryana High Court

Surender Kumar And Others vs State Of Haryana And Others on 5 March, 2009

Punjab-Haryana High Court
Surender Kumar And Others vs State Of Haryana And Others on 5 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                       CWP No.14140 of 2008
                                       Decided on : 05.03.2009


Surender Kumar and others
                                                                   ....Petitioners

                                VERSUS

State of Haryana and others
                                                               ....Respondents

CORAM:- HON’BLE MR. JUSTICE AJAY TEWARI

Present:- Mr. Manoj Kakkar, Advocate
for the petitioner.

Mr. Harish Rathee, Sr. DAG, Haryana.

AJAY TEWARI J.

The present writ petition is admittedly covered by the decision

of this Court in the case of Ashok Kumar V. State of Haryana and others

in CWP No.5289 of 2007 decided on 24.01.2008. The only caveat which

has been made by learned counsel for the respondents is that in the present

case there may be a chance that the service of the petitioners are unlikely to

be required any longer due to closing down of shift.

In the circumstances, this writ petition is decided in the same

terms as the afore-mentioned petition with a further clarification that in case

the services of the petitioners are not required due to the closing down of

shift, the respondents would be entitled to relieved the petitioners.

Accordingly, this writ petition stands disposed of.

March 05, 2009                                     ( AJAY TEWARI )
ashish                                                  JUDGE