High Court Punjab-Haryana High Court

Dev Raj vs State Of Haryana & Others on 28 July, 2008

Punjab-Haryana High Court
Dev Raj vs State Of Haryana & Others on 28 July, 2008
CWP No.5709 of 2008                                 1


IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.

                                      CWP No.5709 of 2008
                                      Date of decision: 28.7.2008

Dev Raj                                            ...Petitioner

                           Versus

State of Haryana & others                       ...Respondents


CORAM:       HON'BLE MR. JUSTICE JASBIR SINGH
             HON'BLE MR. JUSTICE RAJAN GUPTA

Present:     Mr. Naveen Daryal, Advocate for the petitioner.

             Mr. Harish Rathee, Senior Deputy Advocate General,
             Haryana for the respondents.

Rajan Gupta, J.

In this writ petition, the petitioner has prayed for grant of

A.C.P. Grade.

The petitioner has stated in the writ petition that he was

initially appointed as a peon in the year 1971 in Municipal Committee,

Karnal on regular basis.

The Assured Career Progression Scale was introduced by the

Government w.e.f. 1st January, 1996. The grievance of the petitioner is

that he has not been granted the benefit of Assured Career Progression

Scale. On the other hand, on the abolition of Octroi in the State of

Haryana, the petitioner has been absorbed in the Industrial Training

Vocational Education Department, Haryana. However, A.C.P. Grade has

not been granted till date.

CWP No.5709 of 2008 2

It appears from the facts of the case that the matter is

squarely covered by the detailed judgment delivered by this Court today

in CWP No.8013 of 2008 titled “Raj Kumar Vs. State of Haryana &

others”.

This writ petition is allowed in the same terms.

(RAJAN GUPTA)
JUDGE

(JASBIR SINGH)
JUDGE
July 28, 2007
‘rajpal’