C.W.P No. 12977 of 2008(O&M) ::1::
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.M No.2269 of 2009 and
C.W.P No. 12977 of 2008
Date of decision : February 26 , 2009
Sunil Kumar and others,
...... Petitioner (s)
v.
State of Haryana and others,
...... Respondent(s)
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. Naresh Kaushik, Advocate
for the petitioners.
Mr. Harish Rathee, Sr. DAG Haryana
for the respondents.
***
1. Whether Reporters of Local Newspapers 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 ?
***
AJAY TEWARI, J
Written statement to the application filed today in Court is
taken on record.
With the consent of counsel for the parties, the main case is
also taken up today.
The controversy in this case has been narrowed down by the
filing of the reply to the application wherein it is stated that the process of
regular selection is on and there is every likelihood that by the time the next
academic session starts, the regularly selected candidates will take charge.
C.W.P No. 12977 of 2008(O&M) ::2::
Counsel for the petitioners states that they would be satisfied if
a direction is issued to the respondents to appoint the petitioners in the next
academic session in case regular selections have not fructified by them.
In my opinion, this is a fair request. In the circumstances, this
writ petition is disposed of with a direction to the respondents to complete
the process of regular selections expeditiously and in case the same is not
completed by the time the next academic session starts, the petitioners
would be entitled to be re-engaged till such time the regularly selected
candidates take charge.
( AJAY TEWARI ) February 26, 2009. JUDGE `kk'