CWP No.4134 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 4134 of 2009
Date of Decision: March 18, 2009
Jasmer Singh ...... Petitioner
Versus
State of Haryana and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr. Deepak Sonak, Advocate
for the petitioner.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
The petitioner is seeking the higher scale of 1200-2040
by claiming parity with the cases of those persons who have been granted
the same relief by the respondents either on their own volition or on account
of the judgments of this Court as well as of the Hon’ble Supreme Court.
Learned counsel for the petitioner states that he would be
satisfied if the respondent No.3 is directed to take a reasoned decision on his
demand notice Annexure P-4.
I find this to be a fair request.
In the circumstances without going into the merits of the
case respondent No.3 is directed to decide the demand notice Annexure P-4
CWP No.4134 of 2009 2
of the petitioner by passing a speaking order thereon within a period of two
months from the date of receipt of a certified copy of this order.
With the above said direction this petition is disposed of.
(AJAY TEWARI)
JUDGE
March 18, 2009
sunita