IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.15078 of 2011
Date of Decision: August 18, 2011
Sujan Singh
...Petitioner
Versus
The State of Haryana & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Malkeet Singh, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The petitioner has filed this writ petition seeking
promotion to the post of Sub-Divisional Engineer (Civil) from the post
of Head Draftsman. The petitioner is an employee, who has retired in
the year 2006. His grievance is that his name was under
consideration, when he became due for superannuation on
31.10.2006. Though his name was recommended for promotion but
the order could not be passed and he retired on attaining the age of
superannuation.
The promotion, which was considered and was due to the
petitioner in the year 2006, is being sought after expiry of five years.
The petitioner has delayed in making the present approach. The
explanation that he had filed a representation against the order,
which has recently been decided, in my view, would not be sufficient
for espousing his case at this belated stage. I am not inclined to
interfere in exercise of writ jurisdiction only on account of delay in
making the approach. Otherwise also, the petitioner, even if
promoted, the same would hardly have been for few months only.
Dismissed.
August 18, 2011 ( RANJIT SINGH ) ramesh JUDGE