High Court Punjab-Haryana High Court

Dr.K.K. Goyal & Others vs The State Of Punjab & Another on 22 September, 2008

Punjab-Haryana High Court
Dr.K.K. Goyal & Others vs The State Of Punjab & Another on 22 September, 2008
CWP No.17953 of 2000                        1



IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.

                                     CWP No.17953 of 2000 (O&M)
                                     Date of decision: 22.9.2008

Dr.K.K. Goyal & others                            ..Petitioners

                         Versus

The State of Punjab & another                     ...Respondents

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Raj Kumar Sharma, Advocate, for the petitioners.

Ms. Charu Tuli, Senior DAG, Punjab.

Ashutosh Mohunta, J. (oral)

C.M.No.18358 of 2008

The petitioners have filed this application for disposal of

the writ petition in terms of the judgment dated 5th August, 2008

(Annexure P-12), passed in CWP No.15272 of 2007 titled “Mrs.

Gagandeep Bains & others Vs. State of Punjab & another”.

Main case:

The petitioners have prayed that direction be issued to the

respondents to grant senior scale to them with effect from the dates they

had respectively completed eight years of service (including adhoc

service) and also to consider them for promotion to the selection grade

of Rs.3700-5700 as revised from time to time.

Learned counsel for the petitioners states that Gagandeep

Bains, who is similarly situated to the petitioners, has been given the
CWP No.17953 of 2000 2

same relief as prayed for in this writ petition.

Learned counsel for the State does not dispute that this case

is covered by the order (Annexure P-12).

In view of the above, we dispose of this writ petition on the

same terms as Gagandeep Bains’s case (supra). The aforesaid order

shall, however, be subject to the condition that the Government would

be at liberty to take the service record of the petitioners into

consideration for the purpose of granting the relief in question.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE
September 22, 2008
‘rajpal’