High Court Punjab-Haryana High Court

Maninder Jit Singh vs State Of Punjab & Others on 10 November, 2009

Punjab-Haryana High Court
Maninder Jit Singh vs State Of Punjab & Others on 10 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                               Civil Writ Petition No.16626 of 2009
                                   Date of Decision: November 10, 2009


Maninder Jit Singh
                                                          .....PETITIONER(S)

                               VERSUS



State of Punjab & Others
                                                         .....RESPONDENT(S)
                           .       .         .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. R.S. Ghuman,                        Advocate,    for
                the petitioner.


                           .       .         .


AJAI LAMBA, J (Oral)

                Challenge          in        this        petition    filed

under   Article      226/227           of        the    Constitution     of

India, is to Clause 12(d) of Advertisement dated

23.9.2009.

Learned counsel contends that while

for an ex-serviceman, the age has been fixed as

45 years (which is the age provided under the

Punjab Recruitment of Ex-servicemen Rules, 1982),

for a dependent of ex-serviceman, the age has

been fixed upto 37 years.

Contention is that even for

dependents of ex-servicemen, the age should be
CWP No.16626 of 2009 [2]

fixed the same as provided under the Punjab

Recruitment of Ex-servicemen Rules, 1982.

I have considered the issue.

On logical consideration of the

facts and circumstances of the case, it

transpires that ex-servicemen are available only

of a little advanced age. In such circumstances,

the Punjab Recruitment of Ex-servicemen Rules,

1982 provide for a higher age limit. No such

condition, however, exists for a dependent of

ex-serviceman.

No ground to judicially review of

decision taken on the administrative side is made

out.

The petition is dismissed.


                                                        (AJAI LAMBA)
November 10, 2009                                         JUDGE
avin



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?