CWP No. 16624 of 2008 (1)
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH.
CWP No. 16624 of 2008
Date of decision: September 18, 2008
Piar Singh and others --- Petitioners
Versus
State of Punjab and others ---- Respondents
CORAM: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Mr. Justice Rajan Gupta
Present: Mr. RS Manhas, Advocate, for the petitioners.
Ashutosh Mohunta, J.
The petitioners are aggrieved by the order annexure P4,
vide which a condition has been imposed asking them to give an
undertaking/affidavit regarding accepting the job as unskilled
Mazdoors on daily wages as per award Annexure P1.
We find no illegality in the terms and conditions as
enumerated in the order, annexure P4. There is no merit in the
present writ petition, which is dismissed.
Respondent No.3 shall be at liberty to allow the
CWP No. 16624 of 2008 (2)
petitioners to join their duties in case they give an
undertaking/affidavit as per order Annexure P4.
[Ashutosh Mohunta]
Judge
[Rajan Gupta]
Judge
September 18, 2008
`ask’