High Court Punjab-Haryana High Court

Gaurav vs State Of Haryana And Others on 20 February, 2009

Punjab-Haryana High Court
Gaurav vs State Of Haryana And Others on 20 February, 2009
CWP NO.7276 of 2008                       -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                    CWP No.7276 of 2008
                                    Decided on : 20.02.2009


Gaurav
                                                              ....Petitioner

                              VERSUS

State of Haryana and others
                                                           ....Respondents

CORAM:- HON’BLE MR. JUSTICE AJAY TEWARI

Present:- Mr. Mahavir Sandhu, Advocate
for the petitioner.

Mr. Harish Rathee, Sr. DAG, Haryana

AJAY TEWARI J.

The issue in this case is as to which rules would be applicable

in a case where dependents of deceased government employees seek

compassionate relief. Two Hon’ble Division Benches have taken a view that

the rules in operation at the time of death would be applicable (in the

judgments of this Court titled as Lalita Sharma V. State of Haryana in

CWP No.6890 of 2007 decided on 11.7.2008 and Sheela Devi V. State of

Haryana and another in CWP No.8844 of 2007 decided on 22.8.2008).

Likewise, there are two Hon’ble Division Benches who have taken the

contradictory view that the rules applicable at the date on which the case

was considered would be applicable (in the judgments of this Court Kuldip

Kumar V. Uttar Haryana Bijli Vittran Nigam and another reported as

2008(2)SCT 254 decided on 12.3.2008 and Sudha Rani V. State of

Haryana and others reported as 2008(2) SCT 547).
CWP NO.7276 of 2008 -2-

In the circumstances, let the papers of this case be laid before

Hon’ble the Chief Justice for being listed before an appropriate Bench for

conclusion of this intractable issue.

February 20, 2009                                 ( AJAY TEWARI )
ashish                                                 JUDGE