IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 10175 of 2009
DATE OF DECISION : 13.07.2009
Ramesh Kumar and others
.... PETITIONERS
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. N.S. Bhinder, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are working as Assistant Fire Station
Officers, Firemen, Leading Firemen and Driver Operators, in various
Market Committees under the Haryana State Agricultural Marketing Board,
have filed this petition for quashing the advertisements No. 14/2007 dated
9.11.2007 (Annexure P-4), 1/2009 dated 10.1.2009 (Annexure P-5) and the
corrigendum (Annexure P-6), published on 3.2.2009 in the daily news paper
`The Tribune, Chandigarh’ in respect of posts of Accountant, Mandi
Supervisor and Auction Recorder.
It is the case of the petitioners that they had filed a
representation dated 22.5.2009, copy of which has been annexed as
Annexure P-3, for change of their cadre of Fire Staff under Rule 21 of the
CWP No. 10175 of 2009 -2-
Haryana State Agricultural Marketing Board Service Rules, 2008, but the
said representation has not been considered and decided so far. In the said
representation, the petitioners have stated that their cadre should be changed
and they should be absorbed in the cadre of Accountant, Mandi Supervisor
and Auction Recorder. They further state that if their cadre is changed, they
are ready to loose their seniority also.
In view of the above, after hearing counsel for the petitioners,
without issuing notice of motion to the respondents, 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 representation dated 22.5.2009 (Annexure
P-3), in accordance with law, expeditiously, preferably within a period of
three months.
July 13, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE