High Court Punjab-Haryana High Court

Bholi Devi vs Bhakra Beas Managemnt Board on 12 December, 2008

Punjab-Haryana High Court
Bholi Devi vs Bhakra Beas Managemnt Board on 12 December, 2008
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                         CASE NO.: CWP No.3172 of 2007
                                    DATE OF DECISION: December 12, 2008

BHOLI DEVI W/O KRISHAN CHANDER                       ...PETITIONER

                                    VERSUS

BHAKRA BEAS MANAGEMNT BOARD                          ...RESPONDENTS

THROUGH ITS CHAIRMAN AND OTHERS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. G.S. VERMA, ADVOCATE FOR
MR. M.S. DHAMI, ADVOCATE FOR THE PETITIONER.

MR. B.S. CHAHAL, DAG, PUNJAB.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner who was working as part-time Safai Karamchari in

Bhakra Beas Management Board has prayed that directions be issued to the

respondents to consider her case for regularization of her services as she has

been working on part time basis for the last 22 years.

Reply has been filed on behalf of the respondents wherein it has

been averred that apart from serving with the respondents, the petitioner has

also been simultaneously working in different offices of Haryana Vidyut

Prasaran Nigam Ltd. Reliance has been placed on Annexure P-1. Counsel for

the respondents further submits that the instructions relied upon by the

petitioner relate to full time daily wager employees and not to part-timers.

After hearing counsel for the parties, we are of the considered

opinion that as petitioner was working on part-time basis, therefore, she cannot

avail of any advantage of the regularization policy of the respondents.

No merit. Dismissed.



                                          (ASHUTOSH MOHUNTA)
                                                JUDGE


December 12, 2008                              (RAJAN GUPTA)
Gulati                                            JUDGE