IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP No.3406 of 2009
DATE OF DECISION: 4.3.2009
Jeet Singh ...Petitioner
VERSUS
State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.Jaideep Verma, Advocate for the petitioner
Permod Kohli, J. (Oral)
The petitioner has assailed order dated 6.2.2009 (Annexure P-2)
whereby the Current Duty Charge to the post of Sub Fire Officer earlier
given to the petitioner has been taken away. The grouse of the petitioner is
that the post is lying vacant and thus, the respondents are not entitled to take
away the Current Duty Charge. On specific question being asked by this
Court whether any person junior to the petitioner has been given the Charge
of higher post of Sub Fire Officer. Learned counsel for the petitioner has
very fairly admitted that no junior person has been given the Current Duty
Charge. The petitioner has no right to ask for Current Duty Charge for
higher post. I do not find any merit in this petition which is accordingly
dismissed.
(PERMOD KOHLI)
JUDGE
4.3.2009
MFK