CWP NO.17380 OF 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
DATE OF DECISION: 4.3.2009
Harbans Singh and others ..Petitioners
VERSUS
Punjab State Electricity Board and others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Ms.Sonia G.Singh, Advocate for petitioners
Ms.Puneet Kaur Sekhon, Advocate for respondents.
Permod Kohli, J. (Oral)
Notice of the CM No.3599 of 2009 to counsel opposite. Ms.Sekhon
accepts notice on behalf of the respondents.
For the reasons recorded in the application and with the consent of
learned counsel , this matter is taken up today itself for final disposal at the
motion stage.
It is not in dispute that the Circular dated 29.7.2003 impugned in
this petition was also subject matter of challenge in CWP No.15554 of
2007. The said writ petition has been decided by the Hon’ble Division
Bench of this Court vide judgment dated July 21, 2008 wherein following
CWP NO.17380 OF 2008 2
directions have been given:-
“…After hearing the counsel for the parties, we are of the
considered opinion that this petition deserves to be
allowed and our opinion is further strengthened by the
ratio of law, laid down in V.Kasturi’s case (supra) which
has been followed by Hoshiar Singh’s case (supra). The
State cannot be permitted to create two categories of
retirees by providing a cut off date as there is no
rationale.
In view of the above, we allow the writ petition and
quash the impugned circular dated 29.7.2003 and restore
the pension of the petitioners, in accordance with the
revised table, issued as per the Circular dated 31.10.2006
(Annexure P-6).”
The issue involved in this petition is squarely covered by the
aforesaid judgment.
It has been brought to my notice that the aforesaid judgment is the
subject matter of challenge before Hon’ble Supreme Court in SLP No.25856
of 2008, which is still pending and vide interlocutory order dated 7.11.2008
contempt proceedings have been stayed. Since the issue being covered by
the aforesaid Division Bench judgment, this writ petition is disposed of in
terms of the aforesaid Division Bench judgment, referred to above. It is,
however, made clear that this order shall remain subject to the outcome of
the said SLP and the petitioner shall be entitled to seek its implementation
CWP NO.17380 OF 2008 3
through contempt or otherwise only on the disposal of the SLP or in the
event, the interlocutory order of staying the contempt proceedings is
vacated by Hon’ble Supreme Court at any stage.
(PERMOD KOHLI)
JUDGE
4.3.2009
MFK