IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 1349 of 2009
Date of Decision: 28.1.2009.
Radhe Sham ---Petitioner
Vs.
State of Punjab and others ---Respondents
CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.
Present:- Mr. Gurbachan Singh, Advocate for the petitioner.
***
PERMOD KOHLI.J (ORAL)
Petitioner is aggrieved of the order dated 28.12.2007 whereby
the petitioner has not been permitted to rejoin the duty. It is admitted
position that the petitioner absented from service in June, 1984 and
attempted to join service after 22 years on 28.12.2005. The petitioner
claimed that due to the disturbed situation in Punjab, he could not join the
service. The respondents declined the request of the petitioner for rejoining
the service.
The grievance of the petitioner is that no enquiry has been
conducted against him and thus the respondents cannot refuse the petitioner
to rejoin his service and he is entitled to be taken back to the service.
It is not the case of rejoining simplicitor. As a matter of fact,
the petitioner abandoned his service of his own accord and cannot be
permitted to rejoin the service after about 25 years.
No merit.
Dismissed.
(PERMOD KOHLI)
JUDGE
28.1.2009
lucky