High Court Punjab-Haryana High Court

N.P. Sharma vs Uttar Haryana Bijli Vitran Nigam on 13 November, 2009

Punjab-Haryana High Court
N.P. Sharma vs Uttar Haryana Bijli Vitran Nigam on 13 November, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                    C.W.P. No. 17425 of 2009
                                          DATE OF DECISION : 13.11.2009

N.P. Sharma

                                                               ... PETITIONER
                                    Versus
Uttar Haryana Bijli Vitran Nigam, Panchkula and others

                                                          ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. Naresh Kaushik, Advocate,
            for the petitioner.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed the instant petition for issuing direction

to the respondents for stepping up his pay at par with his junior Roshan Lal

(respondent No.3 herein), in view of the Government Notification dated

5.3.2009 (Annexure P-4).

It is the case of the petitioner that for the aforesaid relief, he has

already made representation dated 13.5.2009 to respondent No.2, copy of

which has been annexed as Annexure P-5, but till date, no decision has been

taken on the same. Counsel states that at this stage, the petitioner will be

satisfied if a direction is issued to the General Manager, Administration,

UHBVN, Co-ordination Cell, Panchkula (respondent No.2 herein) to

consider and decide the aforesaid representation, in light of the notification
CWP No. 17425 of 2009 -2-

dated 5.3.2009, within a reasonable time.

In view of the above, without issuing notice of motion as it will

un-necessary delay the matter, this petition is disposed of with a direction to

respondent No.2 to consider and decide the representation dated 13.5.2009

(Annexure P-5) in view of the notification dated 5.3.2009 (Annexure P-4),

within a period of three months from the date of receipt of a certified copy

of this order.

November 13, 2009                           ( SATISH KUMAR MITTAL )
ndj                                                  JUDGE