High Court Punjab-Haryana High Court

Ram Kumar vs Haryana Power Generation … on 13 August, 2009

Punjab-Haryana High Court
Ram Kumar vs Haryana Power Generation … on 13 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 11480 of 2009
                                          DATE OF DECISION : 13.08.2009

Ram Kumar

                                                             .... PETITIONER

                                    Versus

Haryana Power Generation Corporation Limited, Panchkula and others

                                                         ..... RESPONDENTS


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


Present:     Mr. Munish Mittal, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed this petition for issuing direction to the

respondents to regularise his services from the date his juniors were

regularised i.e. 12.10.1989.

Concededly, the services of the petitioner were regularised in

the year 1990. After more than 18 years, without explaining the delay, the

petitioner has filed this petition. The only argument raised by counsel for

the petitioner is that only recently, the petitioner came to know that his

juniors have been promoted w.e.f. 12.10.1989, therefore, he has filed the

instant petition. I do not find any force in this contention. The petitioner was

very much aware of his regularisation and he was serving in the same

department, where respondents No.3 and 4 were regularised on 12.10.1989.
CWP No. 11480 of 2009 -2-

It cannot be accepted now that the petitioner has recently come to know

about this fact.

No merit.

Dismissed.

August 13, 2009                        ( SATISH KUMAR MITTAL )
ndj                                             JUDGE