High Court Punjab-Haryana High Court

Ashok Kumar And Others vs Haryana Power Generation … on 10 November, 2009

Punjab-Haryana High Court
Ashok Kumar And Others vs Haryana Power Generation … on 10 November, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                                                  C.W.P. No. 17120 of 2009
                                        DATE OF DECISION : 10.11.2009

Ashok Kumar and others

                                                         .... PETITIONERS

                                  Versus

Haryana Power Generation Corporation Limited, Panchkula and another

                                                       ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. Ravindra Jain, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners have filed the instant petition for challenging

the condition No. 5 stipulated in the promotion order dated 4.2.2004

(Annexure P-2), whereby it was provided that the benefit of retrospective

promotion given to the petitioners with effect from 11.1.1985 would be

available for the purpose of pay fixation and they will not be paid salary of

higher posts for the period, for which they have not worked against the said

posts.

After arguing for some time, counsel states that the petitioners

may be permitted to withdraw this petition, without prejudice to their right

to make representation to the authorities concerned.

Dismissed as withdrawn as such.

November 10, 2009                          ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE