High Court Punjab-Haryana High Court

Harbans Singh vs The State Of Punjab & Others on 25 August, 2008

Punjab-Haryana High Court
Harbans Singh vs The State Of Punjab & Others on 25 August, 2008
CWP No. 8226 of 2007                                1




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

                                       CWP No. 8226 of 2007
                                       Date of decision: 25.8.2008


Harbans Singh                                           ..Petitioner

                          Versus

The State of Punjab & others                            ...Respondents

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

Present: Mr. R.K. Arora, Advocate, for the petitioner.

Mr. B.S. Chahal, Senior DAG, Punjab.

Ashutosh Mohunta, J. (oral)

The petitioner has prayed that direction be issued to the

respondents to reconstruct his service-book and grant him the annual

increments and benefit of Proficiency Step Up under ACP Scheme on

completion of 16 years of service.

Learned Senior DAG, Punjab states that the service-book of

the petitioner has been reconstructed and the same shall be sent to

respondent No.8 where the petitioner is working, who in turn shall grant

all the consequential benefits to the petitioner.

In view of the statement made by the learned counsel for

the State, the writ petition is disposed of with the direction that the

service-book of the petitioner be sent to the respondent No.8 within a
CWP No. 8226 of 2007 2

period of one month from today and respondent No.8 shall take decision

with regard to the consequential benefits to be given to the petitioner

within a period of three months thereafter.

(ASHUTOSH MOHUNTA)
JUDGE

(RAJAN GUPTA)
JUDGE

August 25, 2008
‘rajpal’