High Court Punjab-Haryana High Court

Satinder Khanna vs Haryana Power Generation … on 6 October, 2009

Punjab-Haryana High Court
Satinder Khanna vs Haryana Power Generation … on 6 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                     C.W.P. No. 15310 of 2009
                                          DATE OF DECISION : 06.10.2009

Satinder Khanna

                                                              ... PETITIONER
                                    Versus
Haryana Power Generation Corporation Ltd. and others

                                                         ..... RESPONDENTS


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


Present:     Mr. J.S. Maanipur, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has retired as Assistant from the services of the

respondent Corporation on 31.3.2006, on attaining the age of

superannuation. It is the case of the petitioner that after his retirement, vide

order dated 5.3.2009 (Annexure P-3), one of his junior, namely Ram Kumar

Sharma, has been given deemed date of promotion on the post of Deputy

Superintendent with effect from 27.5.2005 and he has been granted the

benefit of re-fixation of pay on the basis of the said deemed date of

promotion. It is further case of the petitioner that after the passing of the

said order, he made a detailed representation dated 14.7.2009 (Annexure P-

4) and served a legal notice dated 24.7.2009 (Annexure P-5), for granting

him the deemed date of promotion from the date, it has been granted to his

junior. Counsel submits that till date, no decision has been taken on the said
CWP No. 15310 of 2009 -2-

legal notice. He further states that at this stage, the petitioner will be

satisfied if a direction is issued to respondent No.2 to consider and decide

the aforesaid legal notice, 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 24.7.2009

(Annexure P-5), in accordance with law, expeditiously, preferably within a

period of four months from the date of receipt of the certified copy of this

order.

October 06, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE