High Court Punjab-Haryana High Court

Gurdev Singh vs The Punjab State Electricity … on 31 October, 2008

Punjab-Haryana High Court
Gurdev Singh vs The Punjab State Electricity … on 31 October, 2008
Civil Writ Petition No. 10657 of 2007 (O&M)                          1




      In the High Court of Punjab and Haryana, at Chandigarh.


            Civil Writ Petition No. 10657 of 2007 (O&M)

                    Date of Decision: 31.10.2008


Gurdev Singh
                                                            ...Petitioner
                                Versus
The Punjab State Electricity Board and Others
                                                         ...Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. A.K.Walia, Advocate
         for the petitioner.

         Mr. Puneet Bassi, Advocate
         for the respondents.


Kanwaljit Singh Ahluwalia, J. (Oral)

Civil Misc. No. 12637 of 2008

Civil Misc. Application is allowed. Copy of the judgment

passed by Division Bench of this Court in Civil Writ Petition No. 6730 of

2007 decided on 21.5.2007 is taken on record as Annexure P12.

Copy of the order passed by Hon’ble the Apex Court whereby

Special Leave Petition against the judgment (Annexure P12) was

dismissed, is taken on record as Annexure P13.

Civil Misc. No. 12638 of 2008

Civil Misc. Application has been preferred with a prayer that

Civil Writ Petition No. 10657 of 2007 be decided in view of the judgment
Civil Writ Petition No. 10657 of 2007 (O&M) 2

of a Division Bench of this Court (Annexure P12) upheld by Hon’ble the

Apex Court vide Annexure P13.

Notice of the application was given to learned counsel for the

Punjab State Electricity Board. Mr. Puneet Bassi, Advocate, has caused

appearance on behalf of the Punjab State Electricity Board.

Civil Writ Petition No. 10657 of 2007

Learned counsel for the parties are agreed that the case of the

petitioner is covered by the ratio of judgment of Division Bench of this

Court rendered in Karnail Singh v. The Punjab State Electricity

Board, Patiala and Another (Civil Writ Petition No. 6730 of 2006

decided on 21.5.2007) (Annexure P12), which has been upheld by

Hon’ble the Apex Court as Special Leave Petition preferred against the

Division Bench judgment of this Court was dismissed vide Annexure

P13.

In view of the statements made by learned counsel for the

parties, the present writ petition is allowed in the same terms as in

Karnail Singh’s case (supra).

(Kanwaljit Singh Ahluwalia)
Judge
October 31, 2008
“DK”