High Court Punjab-Haryana High Court

Gian Chand Singla And Others vs State Of Punjab And Others on 31 March, 2009

Punjab-Haryana High Court
Gian Chand Singla And Others vs State Of Punjab And Others on 31 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                             CHANDIGARH

                         CWP No. 10127 of 1989

                 DATE OF DECISION: March 31, 2009

Gian Chand Singla and others

                                                             ...Petitioners

                                 Versus

State of Punjab and others

                                                           ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

Present:    Mr. Raj Paul Kansal, Advocate,
            for the petitioners.

            Ms. Sudeepti Sharma, DAG, Punjab,
            for the respondents.

1.    Whether Reporters of local papers 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?


M.M. KUMAR, J.

The petitioners have claimed restoration of the benefit of one

increment of higher responsibility with effect the dates mentioned in the

writ petition. In the preliminary objection No. 1 taken in the written

statement of respondent Nos. 1 to 4 it has been pointed out that the

petitioners have already been granted one increment of higher

responsibility from the date of entry into Master Cadre. They have also

been paid arrears on account of one increment of higher responsibility

restricting the arrears to 38 months from the date of filing of C.W.P. No.

3296 of 1987. However, the claim of the petitioners that they are entitled

to arrears from the date of adjustment into Master’s cadre has been denied.
C.W.P. No. 10127 of 1989 2

The aforesaid situation has arisen because the writ petition was admitted

on 16.8.1989 whereas the written statement has been filed on 8.10.1990.

The writ petition has been rendered infrustuous and disposed

of as such.




                                                        (M.M. KUMAR)
March 31, 2009                                             JUDGE
Pkapoor