High Court Punjab-Haryana High Court

Sanjeev Kumar And Virender Singh vs Union Of India on 16 November, 2009

Punjab-Haryana High Court
Sanjeev Kumar And Virender Singh vs Union Of India on 16 November, 2009
Civil Writ Petition No.13374 of 2009                                     1

        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.


                                                  CWP No.13374 of 2009
                                                  Date of Decision:-16.11.2009


Sanjeev Kumar and Virender Singh                              ...Petitioners

                                              Versus

Union of India, Ministry of Railways and others              ---Respondents

CORAM:- HON’BLE MR.JUSTICE J.S.KHEHAR
HON’BLE MR.JUSTICE MEHINDER SINGH SULLAR

Present:- Mr.Rajiv Narain Raina, Advocate for the petitioners.

Mr.G.S.Bal, Advocate for respondent Nos.1 and 2.
Mr.Mukesh Kumar Bhatnagar, Advocate for
Mr.V.K.Sharma, Advocate for respondent Nos.3 and 4.

J.S.KHEHAR, J.(ORAL)

The solitary prayer of the learned counsel for the petitioners, as

has been noticed in the motion Bench order dated 31.8.2009, is for the

issuance of directions to the respondents to finalize the provisional/tentative

seniority list of Junior Engineer Grade-II.

Learned counsel for respondents No.1 and 2 states that

respondent Nos.1 and 2 will consider all objections submitted as against the

provisional/tentative seniority list of Junior Engineer Grade-II and finalize

the same within a period of three months from today.

In view of the above, the instant writ petition is disposed of

with the direction to respondent Nos.1 and 2 to finalize the

provisional/tentative seniority list of Junior Engineer Grade- II within three

months from today.

Liberty is granted to the petitioners to file objections, if any,
Civil Writ Petition No.13374 of 2009 2

within three weeks from today. In case any such objections are filed by the

petitioners and others whose names are reflected in the

provisional/tentative seniority list of Junior Engineer Grade- II, the same be

also considered in accordance with law.

Notice likewise be issued by the official respondents inviting

objections from others in the cadre within the period specified here-in-

above.

A copy of this order be given dasti to the learned counsel for

respondent Nos.1 and 2 under the signatures of Special Secretary attached

to this Court.




                                                         (J.S.Khehar)
                                                              Judge



                                                    (Mehinder Singh Sullar)
16.11.2009                                                      Judge
AS