High Court Punjab-Haryana High Court

Balbir Singh vs Sh.Mandeep Singh on 7 December, 2009

Punjab-Haryana High Court
Balbir Singh vs Sh.Mandeep Singh on 7 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                        COCP No.1826 of 2009(O&M)
                                        Date of decision: 7.12.2009


Balbir Singh                                   ......Petitioner(s)

                                    Versus

Sh.Mandeep Singh, IAS                          ......Respondent(s)

CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG

* * *

Present: Mr. Vikas Chatrath, Advocate for the petitioner.

Mr. S.S. Sahu, Assistant Advocate General, Punjab.

Rakesh Kumar Garg, J.(Oral)

CM No.24000-CII of 2009

Application is allowed subject to all just exceptions.

COCP No.1826 of 2009

It is not in dispute that in compliance of the order dated

10.3.2009 passed in CWP No.3935 of 2009, the respondent has passed

the order dated 17.11.2009 giving the aforesaid benefit of stepping up of

his pay of the petitioner at par with his junior.

However, learned counsel for the petitioner states that the

monetary benefits have not been released to the petitioner in pursuance of

the order passed by this Court.

Be that as it may, since in compliance of the order dated

10.3.2009 a speaking order has been passed, this Court is not inclined to

proceed further in this petition.

Rule discharged.

However, the petitioner shall be at liberty to make a

representation to the respondent to calculate the monetary benefits on the

basis of Annexure R-2 and make the payment. If any such representation

is made with three weeks from today, the respondent shall decide the
COCP No.1826 of 2009(O&M) -2-

same in accordance with law within one month thereafter. Needless to say

that in case any amount becomes payable to the petitioner on the basis of

the aforesaid order, the same shall be paid to him within one month

thereafter. However, in case of rejection of the claim of the petitioner, the

speaking order so passed shall be communicated to him.

December 7, 2009                           (RAKESH KUMAR GARG)
ps                                                 JUDGE