High Court Punjab-Haryana High Court

Tek Chand Arora And Another vs State Of Haryana And Others on 23 November, 2009

Punjab-Haryana High Court
Tek Chand Arora And Another vs State Of Haryana And Others on 23 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                        CWP 10505 of 1991
                                               Date of Decision: 23.11.2009.

Tek Chand Arora and another
                                     ..........Petitioners

            Versus

State of Haryana and others.

                                  ..........Respondents


CORAM: HON'BLE MR.JUSTICE M.M.KUMAR
       HON'BLE MR.JUSTICE JASWANT SINGH.

Present:-   Mr.NP Mittal,Advocate for the petitioners.
            Mr.RD Sharma,DAG Haryana for respondents 1 and 2.
            None for respondent no.3.
            Mr.SK Sud,Advocate for respondent no.4.




1. To be referred to the Reporter or not ?
2. Whether the judgement should be reported in the Digest ?


M.M.KUMAR,J.

This order will dispose of CWP No.10505 of 1991 and 16020

of 1997 as common questions of fact and law are involved in these writ

petitions. Facts are being taken from CWP No.10505 of 1991.

The prayer made by the petitioners in this petition is for

quashing draft rules (Annexure P/1) which were not notified by respondent

State till the filing of the petition on 10.7.1991. However, in para 2 of the

reply the respondent State has clarified that the draft rules have been

notified after the approval by the Government as well as Subordinate

Service Selection Board on 1.10.1991. So far as rules regulating further

promotion of the petitioners as well as respondents are concerned the same
CWP 10505 of 1991 2

have been notified in 1997 which are known as Haryana Public Relations

(Group B) State Service Rules,1997. According to the aforesaid rules,

Assistant Cameraman can be given promotion to the post of Cameraman

and from the post of Cameraman further promotion has been provided to the

post of Television and Video Feature Officer. In the other line of post a

Photographer has been made eligible for promotion to the post of Assistant

Photo Cinema Officer and in turn he has been provided with further channel

of promotion on the post of Photo Cinema Officer and thereafter a Photo

Cinema Officer can be promoted on the post of Deputy Director. It is

conceded that petitioner no.1 has been eventually promoted on the post of

Deputy Director in the year 2009. Likewise respondent no.4 who has filed

CWP No.16020 of 1997 has also been promoted eventually to the post of

Television and Video Feature Officer.

Mr.N.P.Mittal, learned counsel for the petitioners has stated

that petitioner no.2-Deepak Sachdev has died during the pendency of the

petition and no cause would survive qua him.

In view of the above, both the writ petitions have been rendered

infructuous and are disposed of as such.





                                                     (M.M.Kumar)
                                                         Judge



23.11.2009.                                        (Jaswant Singh)
joshi                                                   Judge