Punjab-Haryana High Court
Present: Mr.Sandeep Singal vs Unknown on 18 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.8827 of 2011
Ramesh Chander Vs. Haryana State Federation of
Cooperative Sugar Mills Ltd.,
Panchkula & another
Present: Mr.Sandeep Singal, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Merely because of disability, the petitioner cannot seek
adjustment on a post on which he was never appointed. The
petitioner due to this disability may not be put to any disadvantage in
view of the provisions of the Persons with Disabilities (Equal
Opportunity, Protection or Right and Full Participation) Act, 1995, but
certainly he cannot claim as a matter of right to be adjusted on a post
because of some disability.
Dismissed.
May 18, 2011 ( RANJIT SINGH ) ramesh JUDGE