CWP No.5709 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.5709 of 2008
Date of decision: 28.7.2008
Dev Raj ...Petitioner
Versus
State of Haryana & others ...Respondents
CORAM: HON'BLE MR. JUSTICE JASBIR SINGH
HON'BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Naveen Daryal, Advocate for the petitioner.
Mr. Harish Rathee, Senior Deputy Advocate General,
Haryana for the respondents.
Rajan Gupta, J.
In this writ petition, the petitioner has prayed for grant of
A.C.P. Grade.
The petitioner has stated in the writ petition that he was
initially appointed as a peon in the year 1971 in Municipal Committee,
Karnal on regular basis.
The Assured Career Progression Scale was introduced by the
Government w.e.f. 1st January, 1996. The grievance of the petitioner is
that he has not been granted the benefit of Assured Career Progression
Scale. On the other hand, on the abolition of Octroi in the State of
Haryana, the petitioner has been absorbed in the Industrial Training
Vocational Education Department, Haryana. However, A.C.P. Grade has
not been granted till date.
CWP No.5709 of 2008 2
It appears from the facts of the case that the matter is
squarely covered by the detailed judgment delivered by this Court today
in CWP No.8013 of 2008 titled “Raj Kumar Vs. State of Haryana &
others”.
This writ petition is allowed in the same terms.
(RAJAN GUPTA)
JUDGE
(JASBIR SINGH)
JUDGE
July 28, 2007
‘rajpal’