High Court Punjab-Haryana High Court

Court On Its Own Motion vs State Of Punjab on 21 July, 2009

Punjab-Haryana High Court
Court On Its Own Motion vs State Of Punjab on 21 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH


                  Civil Writ Petition No.14537 of 2008
                     Date of decision: 21st July, 2009


Court on its own motion
                                                            ... Petitioner
                                  Versus
State of Punjab
                                                          ... Respondent

CORAM: HON’BLE MR. JUSTICE T.S. THAKUR
HOB’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present: Mr. Rupinder Khosla, Additional Advocate General Punjab.

Notes: 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?

T.S. THAKUR, CJ. (ORAL)

We have heard Mr. Rupinder Khosla, learned counsel

appearing for the respondents and perused the affidavit in reply filed by

the Principal Secretary, Govt. of Punjab, Department of Transport. We

have also noted the decisions rendered by the Hon’ble Supreme Court in

‘Union of India v. Tulsi Ram Patel’ 1985 (2) SLR 576 and ‘Divisional

Personnel Officer and others v. T.R. Chellapan’ 1976 (3) SCC 190 and

by this Court in ‘Kaur Singh and others v. Punjab State Electricity
Civil Writ Petition No. 14537 of 2008 2

Board and others’ 2007 (4) RSJ 780 and ‘Hans Raj v. State of Punjab

2001 (4) RSJ 661.

In the light of the legal position settled in the above decisions,

we are of the view that there is no compelling need for us to issue any

direction in the present petition in public interest.

With these observations, present petition is disposed of.

[T. S. THAKUR]
CHIEF JUSTICE

[KANWALJIT SINGH AHLUWALIA]
JUDGE
July 21, 2009
rps