High Court Punjab-Haryana High Court

Jasmer Singh vs State Of Haryana And Others on 18 March, 2009

Punjab-Haryana High Court
Jasmer Singh vs State Of Haryana And Others on 18 March, 2009
CWP No.4134 of 2009                     1

            IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                 CWP No. 4134 of 2009

                                 Date of Decision: March 18, 2009


Jasmer Singh                                              ...... Petitioner


      Versus


State of Haryana and others                               ...... Respondents


Coram:      Hon'ble Mr. Justice Ajay Tewari


Present:    Mr. Deepak Sonak, Advocate
            for the petitioner.

                   ****

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?


Ajay Tewari, J.

The petitioner is seeking the higher scale of 1200-2040

by claiming parity with the cases of those persons who have been granted

the same relief by the respondents either on their own volition or on account

of the judgments of this Court as well as of the Hon’ble Supreme Court.

Learned counsel for the petitioner states that he would be

satisfied if the respondent No.3 is directed to take a reasoned decision on his

demand notice Annexure P-4.

I find this to be a fair request.

In the circumstances without going into the merits of the

case respondent No.3 is directed to decide the demand notice Annexure P-4
CWP No.4134 of 2009 2

of the petitioner by passing a speaking order thereon within a period of two

months from the date of receipt of a certified copy of this order.

With the above said direction this petition is disposed of.

(AJAY TEWARI)
JUDGE

March 18, 2009
sunita