High Court Punjab-Haryana High Court

Baljor Singh Etc vs State Of Punjab Etc on 28 November, 2008

Punjab-Haryana High Court
Baljor Singh Etc vs State Of Punjab Etc on 28 November, 2008
                       CWP No.17798 of 1999 (O&M)                               -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                               CASE NO.: CWP No.17798 of 1999 (O&M)

                                  DATE OF DECISION: November 28, 2008


BALJOR SINGH ETC.                                          ...PETITIONERS

                                  VERSUS

STATE OF PUNJAB ETC.                                       ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MR. JUSTICE RAJAN GUPTA.

PRESENT: MR. S.S. RANA, ADVOCATE FOR THE PETITIONERS.

MR. B.S. CHAHAL, DAG, PUNJAB.

ASHUTOSH MOHUNTA, J.(ORAL)

Counsel for the parties state that this case is squarely covered

by the decision rendered in CWP No.16987 of 2002.

In view of the above, the instant writ petition is disposed of

with a direction to the respondents to consider the claim of the petitioners

for regularization in terms of the policy/instructions dated 15.12.2006 as

well as in the light of the judgement of Apex Court in State of Karnataka

vs. Uma Devi reported as 2006(4) SCC 1. Likewise, the petitioners’ claim

for wages be also redetermined in the light of the judgement rendered by the

Apex Court in Uma Devi’s case (supra). The competent authority shall pass

a well reasoned speaking order, on the issues narrated hereinabove, within

six months from the date of receipt of certified copy of this order.

Liberty is granted to the petitioners to submit a

representation/supplementary representation to supplement their
CWP No.17798 of 1999 (O&M) -2-

submissions on the issues under reference within two months from today.

Disposed of accordingly.

Order dasti on payment of usual charges.




                                       (ASHUTOSH MOHUNTA)
                                             JUDGE



November 28, 2008                          (RAJAN GUPTA)
Gulati                                        JUDGE