CWP No.17798 of 1999 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CASE NO.: CWP No.17798 of 1999 (O&M)
DATE OF DECISION: November 28, 2008
BALJOR SINGH ETC. ...PETITIONERS
VERSUS
STATE OF PUNJAB ETC. ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MR. JUSTICE RAJAN GUPTA.
PRESENT: MR. S.S. RANA, ADVOCATE FOR THE PETITIONERS.
MR. B.S. CHAHAL, DAG, PUNJAB.
ASHUTOSH MOHUNTA, J.(ORAL)
Counsel for the parties state that this case is squarely covered
by the decision rendered in CWP No.16987 of 2002.
In view of the above, the instant writ petition is disposed of
with a direction to the respondents to consider the claim of the petitioners
for regularization in terms of the policy/instructions dated 15.12.2006 as
well as in the light of the judgement of Apex Court in State of Karnataka
vs. Uma Devi reported as 2006(4) SCC 1. Likewise, the petitioners’ claim
for wages be also redetermined in the light of the judgement rendered by the
Apex Court in Uma Devi’s case (supra). The competent authority shall pass
a well reasoned speaking order, on the issues narrated hereinabove, within
six months from the date of receipt of certified copy of this order.
Liberty is granted to the petitioners to submit a
representation/supplementary representation to supplement their
CWP No.17798 of 1999 (O&M) -2-
submissions on the issues under reference within two months from today.
Disposed of accordingly.
Order dasti on payment of usual charges.
(ASHUTOSH MOHUNTA)
JUDGE
November 28, 2008 (RAJAN GUPTA)
Gulati JUDGE