High Court Punjab-Haryana High Court

Narinder Singh vs Union Of India Etc on 6 May, 2009

Punjab-Haryana High Court
Narinder Singh vs Union Of India Etc on 6 May, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                                      --

                                Civil Writ Petition No. 6854 of 2009
                                Date of decision: 06.05.2009


Narinder Singh                                          ........Petitioner
            Versus
Union of India etc.                                    .......Respondent(s)

Coram:      Hon'ble Mr. Justice Ashutosh Mohunta
            Hon'ble Ms Justice Nirmaljit Kaur

Present:    Mr. D S Patwalia, Advocate
            for the petitioner
                   -.-

Ashutosh Mohunta, J. (Oral)

Learned counsel for the petitioner submits that this case is
covered by the decision rendered in the case of ‘Bhupinder Singh v. Union
of India
etc., Civil Writ Petition No. 1300 of 2007, which was disposed of
vide order dated 27.03.2009, by a Division Bench of this Court.

Notice of motion.

On the asking of the Court, Ms. Renu Bala Sharma, Standing
Counsel for Central Government, who is present in the Court, accepts
notice on behalf of the respondent and agrees that the matter in hand is
covered by the aforesaid decision rendered in Bhupinder Singh’s case
(supra).

In view of the above, we dispose of this writ petition in the
same terms as in Civil Writ Petition No. 1300 of 2007, referred to above,
subject to the modification that the parties are directed to appear before the
learned Tribunal through their counsel on 29.05.2009.

[Ashutosh Mohunta]
Judge

[Nirmaljit Kaur]
Judge
May 06, 2009
mohan