High Court Punjab-Haryana High Court

Jai Singh & Another vs State Of Haryana & Others on 6 September, 2011

Punjab-Haryana High Court
Jai Singh & Another vs State Of Haryana & Others on 6 September, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Civil Writ Petition No.16544 of 2011
                         Date of Decision: September 06, 2011

Jai Singh & another
                                                         ...Petitioners

                                 Versus

State of Haryana & others
                                                         ...Respondents



CORAM: HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?


Present:    Mr.R.S.Malik, Advocate,
            for the petitioners.

                         *****

RANJIT SINGH, J.

Prayer is for grant of arrears of technical pay, which has
been allowed since 1990. Some similarly situated persons have been
allowed these arrears. For the same cause, the petitioners have
served a legal notice on which no action is being taken.

Without going into the merits of the controversy, the
present writ petition is disposed of with a direction to the respondents
to decide the legal notice served by the petitioners within a
reasonable time.

September 06, 2011                                ( RANJIT SINGH )
ramesh                                                 JUDGE