High Court Punjab-Haryana High Court

Harjit Singh & Another vs The Haryana State Cooperative … on 19 May, 2011

Punjab-Haryana High Court
Harjit Singh & Another vs The Haryana State Cooperative … on 19 May, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                       Civil Writ Petition No.8863 of 2011

Harjit Singh & another
                                                    ...Petitioners

                               Versus

The Haryana State Cooperative Supply                 and    Marketing
Federation Limited, Panchkula & others

                                                    ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH


Present:   Mr.Pritam Saini, Advocate,
           for the petitioners.

                       *****

RANJIT SINGH, J.

The petitioners are aggrieved against the promotion
granted to respondent No.3 on the ground that he has produced
some bogus certificate. For this, the petitioners have already filed a
representation.

The promotion was concededly done in the year 2004.
Merely because representation is filed and a legal notice is served
may not be a valid ground to ignore the delayed approach. However,
the present writ petition is disposed of with a direction to the
respondents to decide the representation filed by the petitioner within
a reasonable time.

May 19, 2011                                  ( RANJIT SINGH )
ramesh                                             JUDGE