Punjab-Haryana High Court
Sapinder Singh Sohi & Ors vs The State Of Punjab & Anr on 9 November, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 6933 of 1992
DATE OF DECISION : NOVEMBER 9, 2009
SAPINDER SINGH SOHI & ORS.
....... PETITIONER(S)
VERSUS
THE STATE OF PUNJAB & ANR.
.... RESPONDENT(S)
CORAM : HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. DS Patwalia, Advocate, for the petitioner(s).
Mr. OP Dabla, DAG, Punjab.
AJAI LAMBA, J. (Oral)
For the reasons given in judgment of even date passed in CWP
14264 of 1991 (Harbhajan Singh Dhindsa and others v. The State of Punjab
and another), this petition is allowed. Notifications dated 17.2.1989 and
3.5.1991 are quashed.
It is, accordingly, held that the petitioners would be entitled to
the same pay scale as granted to Teachers teaching Hindi, Punjabi and Urdu
languages.
The respondents are directed to pay arrears to the petitioners
within a period of 5 months of receipt of certified copy of the order.
November 9, 2009 ( AJAI LAMBA) Kang JUDGE