High Court Punjab-Haryana High Court

Dalbir Singh vs State Of Punjab & Ors on 7 October, 2009

Punjab-Haryana High Court
Dalbir Singh vs State Of Punjab & Ors on 7 October, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                            CHANDIGARH.




                                    Civil Writ Petition No. 15390 of 2009

                              DATE OF DECISION : OCTOBER 7, 2009




DALBIR SINGH

                                                    ....... PETITIONER(S)

                                VERSUS

STATE OF PUNJAB & ORS.

                                                    .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Manohar Dadwal, Advocate, for the petitioner(s).



AJAI LAMBA, J. (Oral)

This petition under Articles 226/227 of the Constitution of

India has been filed for issuance of a writ in the nature of certiorari

quashing orders (Annexures P3 and P-4), both dated 7.7.2009, whereby a

sum of Rs.1,24,375/- has been ordered to be recovered from the petitioner.

The special increments and retrenchee increments given to the petitioner

have been withdrawn.

Learned counsel for the petitioner contends that the matter is

covered by the judgment rendered by this Court in CWP 5568 of 2008
Civil Writ Petition No. 15390 of 2009 2

(Charan Dass and others v. State of Punjab and others) decided on

27.5.2009.

Notice of motion.

On the asking of the Court, Mr. B.S. Chahal, Deputy

Advocate General, Punjab, accepts notice on behalf of the respondents.

Heard.

It transpires that the petitioner was working on Ranjit Sagar

Dam as a Beldar and was granted 7 retrenchee increments and 4 special

increments in view of hazardous nature of work.

Learned counsel for the petitioner contends that the matter is

covered by the judgment of this Court rendered in the case of Charan Dass

(supra).

Learned counsel for the respondent-State states that the

matter is indeed covered by the judgment of this Court rendered in the

case of Charan Dass (supra).

In view of the conceded position that the matter is covered,

this petition is decided in terms of and to the extent of the judgment

rendered by this Court in CWP 5568 of 2008 (Charan Dass and others v.

State of Punjab and others) decided on 27.5.2009.

October 7, 2009                                         ( AJAI LAMBA )
Kang                                                            JUDGE



1. To be referred to the Reporters or not?

2. Whether the judgment should be reported in the Digest?