High Court Punjab-Haryana High Court

Piar Singh And Others vs State Of Punjab And Others on 18 September, 2008

Punjab-Haryana High Court
Piar Singh And Others vs State Of Punjab And Others on 18 September, 2008
CWP No. 16624 of 2008                        (1)



IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.



                        CWP No. 16624 of 2008
                        Date of decision: September 18, 2008




Piar Singh and others                    ---        Petitioners


           Versus

State of Punjab and others                   ---- Respondents




CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
       Hon'ble Mr. Justice Rajan Gupta


Present:   Mr.   RS Manhas, Advocate, for the petitioners.


Ashutosh Mohunta, J.

The petitioners are aggrieved by the order annexure P4,

vide which a condition has been imposed asking them to give an

undertaking/affidavit regarding accepting the job as unskilled

Mazdoors on daily wages as per award Annexure P1.

We find no illegality in the terms and conditions as

enumerated in the order, annexure P4. There is no merit in the

present writ petition, which is dismissed.


           Respondent No.3         shall be at liberty to allow the
 CWP No. 16624 of 2008                      (2)


petitioners   to   join   their   duties    in   case    they   give    an

undertaking/affidavit as per order Annexure P4.

[Ashutosh Mohunta]
Judge

[Rajan Gupta]
Judge

September 18, 2008
`ask’