High Court Punjab-Haryana High Court

Rajinder Singh vs Bhakra Beas Management Board on 24 October, 2009

Punjab-Haryana High Court
Rajinder Singh vs Bhakra Beas Management Board on 24 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 16230 of 2009
                                          DATE OF DECISION : 24.10.2009

Rajinder Singh

                                                             .... PETITIONER

                                    Versus

Bhakra Beas Management Board, Chandigarh and others

                                                         ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:     Mr. S.S. Rana, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who has retired from the services of the

respondent Board on 30.6.2004 as Foreman Special, has filed the instant

petition for issuing direction to the respondents to grant him the time bound

promotional scale of Rs. 2000-3500 after completion of 9 years of service

and Rs. 2100-3700 on completion of 16 years service, as per the

Government instructions.

In the petition, it has been stated that after retirement of the

petitioner, on the legal notice dated 29.6.2008 (Annexure P-6), served by

the petitioner, his claim is under consideration, as is reflected in the letter

dated 10.7.2009 (Annexure P-7). It is the case of the petitioner that till date,

no final decision has been taken. Counsel states that at this stage, the
CWP No. 16230 of 2009 -2-

petitioner will be satisfied if a direction is issued to the Chief Engineer,

Generation and Power Wing, BBMB, Nangal, District Ropar (respondent

No.2 herein) to consider and decide the aforesaid legal notice in accordance

with law, within a reasonable time.

In view of the above, without issuing notice of motion as it will

un-necessary delay the matter, this petition is disposed of with a direction to

respondent No.2 to consider and decide the legal notice dated 29.6.2008

(Annexure P-6) in accordance with law, within a period of three months

from the date of receipt of a certified copy of this order.

October 24, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                   JUDGE