High Court Punjab-Haryana High Court

State Of Punjab And Others vs Inder Singh Dhillon & Others on 28 May, 2009

Punjab-Haryana High Court
State Of Punjab And Others vs Inder Singh Dhillon & Others on 28 May, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       CASE NO.: LPA No.169 of 2004
                                     DATE OF DECISION: May 28, 2009

STATE OF PUNJAB AND OTHERS                             ...PETITIONERS

                        VERSUS
INDER SINGH DHILLON & OTHERS                           ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MS. JUSTICE NIRMALJIT KAUR.

PRESENT: MS. AMBIKA LUTHRA, AAG, PUNJAB FOR THE APPELLANT.

MS. ALKA CHATRATH, ADVOCATE FOR THE RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

The State of Punjab is aggrieved by the judgement dated

28.2.2003, vide which the last pay drawn by the petitioners as Lecturers has

been ordered to be protected.

At the time of filing of this appeal it was averred in para No.6

of the grounds of appeal that similar matters are pending before the Hon’ble

Supreme Court of India in C.A. No.1213-14 of 2001 titled as State of

Punjab vs. Beant Ram Kanda and others and therefore, the judgement of

learned Single Judge be stayed.

Counsel for the respondents has placed before us the judgement

rendered in C.A. No.1213-14 of 2001, State of Punjab vs. Beant Ram

Kanda and others, reported as 2007(3) RSJ 249 vide which the appeal filed

by the State of Punjab before the Hon’ble Supreme Court has been

dismissed. No other ground has been raised.

In view of the aforementioned facts, this Letters Patent Appeal

is dismissed.


                                       (ASHUTOSH MOHUNTA)
                                             JUDGE


May 28, 2009                              (NIRMALJIT KAUR)
Gulati                                         JUDGE