IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12101 of 2009
DATE OF DECISION : 12.08.2009
Pardeep Kumar
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
Present: Mr. Arun Jindal, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner is working as Safai Karamchari in Market
Committee, Sunam, since 5.11.1975. His case is that he belongs to
Scheduled Caste category and as such is entitled to be considered for
promotion against 20% quota for promotion to the post of Clerk amongst
Class-IV employees. It is the case of the petitioner that he is fully eligible to
be considered for the said promotion, but the respondents are not
considering his claim. It is stated that in this regard, the petitioner has made
representation dated 27.1.2009 to respondent No.2, copy of which has been
annexed as Annexure P-2, but the same has not been considered and
decided so far. Counsel for the petitioner states that at this stage, the
petitioner will be satisfied, if a direction is issued to respondent No.2 to
CWP No. 12101 of 2009 -2-
consider and decide the aforesaid representation, expeditiously.
In view of the above, without issuing notice of motion 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 27.1.2009
(Annexure P-2) expeditiously, preferably within a period of three months.
August 12, 2009 ( SATISH KUMAR MITTAL ) ndj JUDGE