IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CWP No. 3005 of 2009
Date of Decision: February 26 , 2009
Kali Ram and others ...... Petitioners
Versus
State of Haryana and others ...... Respondents
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr.J.S.Dahiya, Advocate
for the petitioners.
****
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 present petition has been filed against the orders
Annexures P-7,P-8, P-9,P-10 and P-11 whereby the petitioners have been
called upon to show cause why they should not be reverted to the post of
Gas Man.
In the circumstances the petition is liable to be dismissed as
being pre-mature. However, in view of the facts brought out in the petition
I consider it in the interest of justice to direct respondent No.2 to treat this
petition as the reply of the petitioners to the impugned show cause notices
and to pass a speaking order thereon. In the event that the stand of the
petitioners is not accepted and orders of their reversion are passed, the same
will be kept in abeyance for a period of one week after communication to
the petitioners.
With these observations this writ petition is disposed of.
(AJAY TEWARI)
JUDGE
February 26, 2009
sunita