CWP No.15093 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.15093 of 2008
Date of decision: 27.8.2008
Harmesh Chand ..Petitioner
Versus
State of Punjab and others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Om Pal Sharma, Advocate, for the petitioner.
Ashutosh Mohunta, J. (oral)
Learned counsel for the petitioner states that the
respondents be directed to consider the case of the petitioner for
promotion from Class IV to the post of clerk as per instructions
(Annexure P-1). He submits that in pursuance to the instructions
(Annexure P-1), the petitioner has already passed type test, therefore, he
is entitled to be promoted as clerk.
After hearing learned counsel for the petitioner, we dispose
of the writ petition with a direction to respondent No.2 to treat this writ
petition as a representation and decide the same expeditiously within
four months from the date of receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
August 27, 2008
‘rajpal’