High Court Punjab-Haryana High Court

Anil Kumar vs State Of Haryana & Others on 19 September, 2011

Punjab-Haryana High Court
Anil Kumar vs State Of Haryana & Others on 19 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.17498 of 2011
                         Date of Decision: September 19, 2011

Anil Kumar
                                                         ...Petitioner

                                 Versus

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.Harkesh Manuja, Advocate,
             for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner is making a claim against denial of pay for
certain periods. In addition, the petitioner has also made a claim for
promotion and L.T.C.

Since there will be a requirement of proving certain
factual position, it would be appropriate for the petitioner to file a civil
suit. Relegated to his remedy of filing a civil suit for the relief claimed
in the writ petition.

Writ petition is accordingly disposed of.

September 19, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE