High Court Punjab-Haryana High Court

Gurjit Singh And Others vs State Of Punjab And Others on 27 August, 2009

Punjab-Haryana High Court
Gurjit Singh And Others vs State Of Punjab And Others on 27 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 11994 of 2009
                                         DATE OF DECISION : 27.08.2009

Gurjit Singh and others

                                                          .... PETITIONERS

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. Sumeet Mahajan, Senior Advocate, with
            Mr. G.P.S. Bal, Advocate,
            for the petitioners.

            Mr. Rajiv Atma Ram, Senior Advocate, with
            Mr. Anil Kshetarpal, Advocate,
            for respondents No.3 and 4.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

Learned counsel for the petitioners states in view of the fact

that the Voluntary Retirement Scheme, 2002 (hereinafter referred to as `the

VRS, 2002′), which was notified on 24.2.2003, has ceased to exist after six

months, it may be taken that the petitioners did not opt for the voluntary

retirement under the VRS, 2002. In view of this, learned counsel for

respondents No.3 and 4, on instructions, states that the decision taken by the

Punjab Tourism Development Corporation Limited vide notice dated

7.6.2009 (Annexure P-8) and resolution dated 29.6.2009 (Annexure P-10)
CWP No. 11994 of 2009 -2-

for relieving the petitioners with effect from 31.8.2009, in view of the

earlier acceptance of their request for voluntary retirement under the VRS,

2002, will not be given effect.

In view of the above, this petition is disposed of in terms of the

statements of learned counsel for the parties.

August 27, 2009                            ( SATISH KUMAR MITTAL )
ndj                                                 JUDGE