IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No.15156 of 2008
DATE OF DECISION: OCTOBER 21, 2009
Jaspal Singh and others
.....PETITIONER
Versus
State of Haryana and others
....RESPONDENT
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
---
Present: Mr. K.K. Gupta, Advocate,
for the petitioners.
Ms.Kirti Singh, A.A.G.,Haryana,
for respondent No.1.
Mr.Amit Rana, Advocate,
for respondents No.2 to 7.
..
SATISH KUMAR MITTAL, J. (Oral)
Counsel for respondents No.2 to 7 has placed on record a copy
of the letter dated 6.2.2009 passed by respondent No.2 in which it has been
stated that all the petitioners, who were promoted on the post of Assistant
General Manager, have been released the pay scale of the promotional post,
therefore, this petition has become infructuous as far as petitioners No.1 to
5,7 and 8 are concerned.
Regarding petitioner No.6, who has been promoted as Deputy
General Manager, it has been stated that his case has been referred to the
Government and as and when the approval will be granted, he will also be
given the pay scale of the promotional post.
In view of the aforesaid letter, this petition has become
infructuous and the same is dismissed as such.
However, it will be open for petitioner No.6 to approach the
Court, if necessary relief is not granted to him in due course of time.
October 21, 2009 (SATISH KUMAR MITTAL) vkg JUDGE