High Court Punjab-Haryana High Court

Prof.Bhupinder Singh Parihar & … vs State Of Punjab And Others on 30 January, 2009

Punjab-Haryana High Court
Prof.Bhupinder Singh Parihar & … vs State Of Punjab And Others on 30 January, 2009
CWP No.1522 of 2009                                   :1:


    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.




                           DATE OF DECISION:          30.1.2009


Prof.Bhupinder Singh Parihar & Ors.                         ...Petitioners


                         VERSUS
State of Punjab and others                         ...Respondents




                           CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Naresh Ghai, Advocate for petitioner

            Mr.BS Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

Notice of motion. On the asking of this Court, Mr.Chahal who is

present in Court, accepts notice on behalf of the respondents. It is agreed to

by the learned counsel for the parties that the issue involved in the present

petition is squarely covered by the judgment dated 5.8.2008 passed by a

Division Bench of this Court in CWP No.15272/2007 wherein following

observations were made:-

“Petitioners are working as Lecturers in Govt. College

for Women at Ludhiana. By filing this writ petition, they
CWP No.1522 of 2009 :2:

pray that benefit of ad hoc service be given to them, to

get Senior Scale/Selection Grade as per UGC letter dated

25.12.1998. They further pray that the benefit of decision

of the Government with regard to similarly situated

employee (Annexure P-1), be also extended to them.

In the reply filed, entitlement of the petitioners to get

abovesaid relief is not denied. It is rather admitted that

the relief has already been granted to one Smt. Indu Bala

Singh, Lecturer, Govt. College at Mohali.

If that is so, we have failed to understand as to why the

relief is not granted in favour of the petitioners. We feel

that a very discriminatory attitude has been adopted by

the respondent-State in denying the benefit due to the

petitioners. The petitioners are entitled to get the same

relief, which already stood granted in favour of their co-

employee.

In view of the facts mentioned above, we direct the

Secretary, Higher Education, Punjab, Chandigarh to

prepare a Cheque(s) for each of the petitioners for the

amount due.

Needful be done within a period of seven days from

today failing which officer concerned shall come present

in the Court on the next date of hearing.

Copy of this order be supplied to Sh.Goyal, Sr.DAG,
CWP No.1522 of 2009 :3:

Punjab for necessary compliance.

List on 13.8.2008.”

This petition is disposed of with a direction to the respondents to

grant the relief to the petitioners in terms of the aforesaid directions of this

Court.

(PERMOD KOHLI)
JUDGE

30.1.2009
MFK