High Court Punjab-Haryana High Court

Bijender Singh And Others vs State Of Haryana And Others on 14 January, 2009

Punjab-Haryana High Court
Bijender Singh And Others vs State Of Haryana And Others on 14 January, 2009
C.W.P No. 14526 of 2008                                    ::1::

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH




                                      C.W.P No. 14526 of 2008
                                      Date of decision : January 14, 2009


Bijender Singh and others

                                            ...... Petitioner (s)


                         v.

State of Haryana and others
                                            ...... Respondent(s)

                               ***

CORAM : HON’BLE MR.JUSTICE AJAY TEWARI

***

Present : Mr. Harsh Kinra, Advocate
for the petitioners.

Mr.A.K.Gupta, Sr. DAG Haryana
for the respondents.

***

1. Whether Reporters of Local Newspapers may be allowed to see the
judgment ?

2. To be referred to the Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

***

AJAY TEWARI, J (Oral)

Counsel for the petitioners has primarily argued that as per

instructions (Annexure P-5), the concerned General Managers, Haryana

Roadways were given the following directions :-

” In order to rectify all irregularities committed in

this regard, you are advised to look into all such cases of

regularisation right from beginning from the year 1979

and pass the appropriate orders after giving show cause
C.W.P No. 14526 of 2008 ::2::

notice/hearing to all concerned so that no discrepancy

remains and thereafter seniority list of all categories may

be framed accordingly.”

However, admittedly no show cause notice was given to the

petitioners.

In the circumstances, this writ petition is allowed and the

impugned order dated 29.7.2008 (Annexure P-6) is set aside. The General

Manager, Haryana Roadways, Gurgaon is directed to pass a fresh order,

after giving show cause notice to the petitioners and other concerned

employees, within a period of four months of the receipt of a certified copy

of this order.

                                           ( AJAY TEWARI           )
January        14, 2009.                        JUDGE
`kk'