Civil Writ Petition No. 6567 of 2011 -1-
IN THE PUNJAB AND HARYANA HIGH COURT AT
CHANDIGARH
Civil Writ Petition No. 6567 of 2011
Date of Decision : 19.4.2011
****
Som Nath
........ Petitioner
Versus
Chandigarh Housing Board, Sector-9, Chandigarh through its
Chairman & others
......... Respondents
CORAM : HON'BLE MR. JUSTICE AUGUSTINE GEORGE MASIH
Present : Mr. Shailendra Sharma, Advocate
for the petitioner.
****
AUGUSTINE GEORGE MASIH,J. (ORAL)
Counsel for the petitioner contends that the petitioner
has moved a representation (Annexure P-3) to the respondents and
respondent No.3- Chief Engineer, Chandigarh Housing Board, Sector
9, Chandigarh, would be the competent authority to take a decision
thereon. He contends that the post of Junior Engineer is still lying
vacant and earlier vacancy already stood fulfilled by a person, who
was junior to the petitioner. Earlier also a representation dated
3.7.2009 was submitted by the petitioner, which has also not been
decided till date and, therefore, he prays that a direction may be
issued at this stage to respondent No.3 to consider and decide the
legal notice dated 4.12.2010 (Annexure P-4) sewed by him within
some specified time.
Civil Writ Petition No. 6567 of 2011 -2-
Without going into the merits of the case nor commenting
thereon the writ petition is disposed of with a direction to respondent
No.3-Chief Engineer, Chandigarh Housing Board, Sector 9,
Chandigarh, to consider and decide the legal notice dated 4.12.2010
(Annexure P-4) submitted by the petitioner, putting forth his claim
therein, within a period of one month from the date of receipt of
certified copy of this order.
Petition stands disposed of accordingly.
19.4.2011 (AUGUSTINE GEORGE MASIH) 'sp' JUDGE