High Court Punjab-Haryana High Court

Jaspal Singh vs State Of Haryana And Another on 28 May, 2009

Punjab-Haryana High Court
Jaspal Singh vs State Of Haryana And Another on 28 May, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                        R.S.A. No.2934 of 2005
                                        Date of Decision: 28.5.2009


            Jaspal Singh.
                                           ....... Appellant through Shri
                                                   Vikram Singh,Advocate.

                         Versus

            State of Haryana and another.
                                        ....... Respondent no.1 through
                                                None.
                                                Respondent no.2 through
                                                Shri Sanjiv Gupta, Advocate.



      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                ....

            1. Whether Reporters of Local Newspapers 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?

                                ....

Mahesh Grover,J.

This Regular Second Appeal is directed against judgments and

decrees dated 21.8.2003 and 19.4.2005 passed respectively by the Civil

Judge (Junior Division), Karnal and the District Judge, Karnal vide which

the suit and the appeal of the plaintiff-appellant were dismissed.

The appellant had filed a suit for declaration to the effect that

order dated 7.8.2000 passed by the Secretary, the Balu Cooperative Credit

& Service Society Ltd., Balu terminating his service is illegal with

consequential relief of restoration of all service benefits to him along with

arrears of pay and interest at the rate of 18% per annum.

The suit was contested by the defendant/respondent-society and
R.S.A.No.2934 of 2005

-2-

….

the order of termination of service was sought to be justified.

The parties went to trial on as many as seven issues and after

appraisal of the evidence, both the Courts below dismissed the suit and the

appeal of the appellant.

Today, at the hearing, learned counsel for the respondent no.2,

on instructions from Shri Sohan Lal, Clerk of the Sahapur Pacs Ltd. in

which the Balu Cooperative Credit & Service Society Ltd., Balu has

merged, stated that the matter has been resolved between the parties and as a

measure of settlement, the appellant shall be taken back in service as a fresh

appointee and that he will not be entitled to any back wages etc.

Learned counsel for the appellant has stated that the appellant

is also present in Court today and he states that he accepts the statement of

the learned counsel for respondent no.1 and that the appeal may be disposed

of accordingly.

The statements of Shri Sohan Lal, Clerk of the Sahapur Pacs

Ltd. and the appellant have also been recorded separately.

After hearing the learned counsel for the parties and in view of

the statements made by Shri Sohan Lal and the appellant, I am of the

opinion that it would not be proper to enter upon the merits of the case and

the appeal deserves to be disposed of accordingly.

Resultantly, the appeal is disposed of with a direction that the

appellant shall be reinstated in service of respondent no.2, which stands

merged with Sahapur Pacs Ltd., as a fresh appointee and he shall have no

monetary claim or any other claim against the respondents.

R.S.A.No.2934 of 2005

-3-

….

The impugned judgments and decrees are modified in the

aforementioned terms.

May 28,2009                                ( Mahesh Grover )
"SCM"                                          Judge