High Court Punjab-Haryana High Court

S.K.Tindwal And Others vs State Of Haryana And Others on 3 December, 2008

Punjab-Haryana High Court
S.K.Tindwal And Others vs State Of Haryana And Others on 3 December, 2008
CWP No.2744 of 2003                                           [1]

IN THE HIGH COURT OF PUNJAB                      AND HARYANA AT
                CHANDIGARH.



                               C. W. P. No. 2744 of 2003

                               Date of Decision: 3 - 12 - 2008



S.K.Tindwal and others                                 ....Petitioners

                               v.

State of Haryana and others                            ....Respondents



CORAM: HON'BLE MR.JUSTICE KANWALJIT SINGH AHLUWALIA

                               ***

Present: Mr.Rajiv Atma Ram, Sr.Advocate with
Mr.Damanbir, Advocate
for the petitioners.

Mr.Jayender S. Chandail, Addl.A.G., Haryana
for respondents No.1,3 and 4.

Mr.A.K.Chopra, Sr.Advocate with
Mr.Narender Hooda, Advocate and
Mr.N.D.Kalra, Advocate
for respondent No.2.

***

KANWALJIT SINGH AHLUWALIA (ORAL)

Mr.Rajiv Atma Ram on instructions from Mr.Damanbir state

that all 325 petitioners have been freshly appointed in accordance with the

policy of the Government and, therefore, the present writ petition has been

rendered infructuous regarding relief of absorption/adjustment . He further

submit that claim of the petitioners regarding pay protection and continuity

of service is receiving due consideration of the State Government and,
CWP No.2744 of 2003 [2]

therefore, the present petition be dismissed with liberty to approach this

Court again, in case petitioners are denied relief of pay protection and

continuity of service.

Needless to say that pay protection and continuity of service is

to be granted by the Government in accordance with the provisions of law.

As prayed, dismissed as infructuous with liberty aforesaid.

( KANWALJIT SINGH AHLUWALIA )
December 3, 2008. JUDGE

RC