IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.M. No. 4382 of 2009 and
C.W.P. No. 9771 of 2008.
Date of Decision : March 05, 2009.
Deva Mani and others. .... Petitioners.
Versus.
State of Punjab and others. ... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- Mr. Jatin Salwan, Advocate,
for the petitioners.
Ms. Monika Chhibbar, Assistant Advocate General, Punjab,
for the respondents No. 1 to 3.
Mr. Akshay Bhan, Advocate,
for the respondents No. 4 to 5.
AUGUSTINE GEORGE MASIH, J. (ORAL).
C.M. No. 4382 of 2009.
Application is for placing on record the replication on behalf of
petitioner.
Application stands allowed. Replication is taken on record.
C.W.P. No. 9771 of 2008.
Counsel for the petitioners states that as per terms of the
settlement dated 01.02.2006 (Annexure-P-3) attached with the writ petition,
the petitioners are ready and willing to join and would join as temporary
helpers as per clause-4 of the said settlement on 30.03.2009 at Dewas Plant
of the Respondent-Management.
C.W.P.No. 9771 of 2008. -2-
Counsel for the respondents No. 4 to 5 accepts this proposal of
counsel for the petitioners and states that they would implement the
settlement dated 01.02.2006 (Annexure-P-3), in letter and spirit.
In view of the above statement of counsel for the parties, no
further orders by this Court is called for. The parties shall, however, be
bound by the statements of their respective counsel.
The present writ petition is disposed of accordingly.
Copy of this order be given to counsel for the parties dasti
under the signatures of the Reader of the Court.
(AUGUSTINE GEORGE MASIH)
JUDGE
March 05, 2009.
sjks.